Citation : 2021 Latest Caselaw 5300 Raj
Judgement Date : 24 February, 2021
(1 of 2) [CW-3393/2021]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 3393/2021
Tana Ram S/o Late Shri Dhura Ram, Aged About 38 Years, R/o
Village Runia Bada Bas, Tehsil And District Bikaner.
----Petitioner
Versus
1. State Of Rajasthan, Through Secretary, Department Of
Food And Civil Supply, Government Of Rajasthan, Jaipur.
2. The District Collector, Bikaner.
3. The District Supply Officer, Bikaner.
----Respondents
For Petitioner(s) : Mr.RS Choudhary.
For Respondent(s) :
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
24/02/2021
In wake of onslaught of COVID-19, abundant caution is being
taken while hearing the matters in Court.
Learned counsel for the petitioner has shown the order
passed by this Court in the case of Kanti Lal Damor vs. State &
Ors. (SBCWP No.10585/2017) decided on 29.8.2017, the
operative portion of which reads as follows :-
"In view of the limited prayer made by the
petitioner, this writ petition is disposed of with a
direction to the respondents to consider the
application of the petitioner for allotment of fair
price shop on compassionate ground strictly in
accordance with law. The respondents may
undertake requisite exercise in this behalf at the
earliest, preferably within a period of one month
(Downloaded on 02/03/2021 at 08:46:22 PM)
(2 of 2) [CW-3393/2021]
from the date of production of certified copy of this
order."
Learned counsel for the petitioner makes a limited
submission that the respondents may be directed to consider and
decide the representation of the petitioner while keeping into
consideration the aforesaid judgment.
In light of such limited submission, the present writ petition
is disposed of with a direction to the respondents to decide the
representation of the petitioner by passing a speaking order within
a period of 60 days from the date of receipt of a certified copy of
this order, strictly in accordance with law while keeping into
consideration the order passed in Kanti Lal Damor's case (supra).
Stay Petition also stands disposed of accordingly.
(DR.PUSHPENDRA SINGH BHATI),J.
180-Jitender/S.phophaliya-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!