Citation : 2021 Latest Caselaw 5556 Raj
Judgement Date : 25 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3339/2021
Dinesh Patidar S/o Shri Banshi Lal Patidar, Aged About 33 Years, R/o Village - Vikashnagar, Tehsil And District Dungarpur, Presently Working As Computer Operator With Machine At Panchayat Samiti Jhothari, District Dungarpur.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Rural Development And Panchayati Raj Department, Secretariat, Jaipur.
2. Commissioner, Rural Development And Panchayati Raj Department, Secretariat, Jaipur.
3. District Collector, Dungarpur.
4. Chief Executive Officer And Additional District Programme Coordinator, E.g.s. , Zila Parishad, Dungarpur.
5. Programme Officer Cum Vikash Adhikari Panchayat Samiti
- Jhothari, District Dungarpur.
----Respondents
For Petitioner(s) : Mr. Ramesh Kumar Prajapat
For Respondent(s) :
JUSTICE DINESH MEHTA
Judgment
25/02/2021
Learned counsel for the petitioner submits that the issue
raised in the present writ petition is identical to S.B Civil Writ
Petition No.10695/2018 (Gopiram Gurjar & Ors. Vs. State of
Rajasthan & Ors.), decided on 16.05.2018 and that similar relief
be granted to the petitioner also.
In the case of Gopiram Gurjar (supra), a Coordinate Bench of
this Court observed as under:-
(2 of 2) [CW-3339/2021]
"It is further contended that for the present; the petitioners would be satisfied, if the State- respondents are directed to decide the representation of the petitioners, within a time frame, in the light of the adjudication in the case of Mukesh Kumar Khatik (supra), which they are ready and willing to address within two weeks hereinafter.
In view of the limited prayer addressed; the instant writ proceedings are closed with a direction to the petitioners to address a comprehensive ventilating the grievances raised in the writ application.
In case, a representation is so addressed within the aforesaid period, the State-respondents are directed to consider and decide the same by a reasoned and speaking order as expeditiously as possible in accordance with law. However, in no case later than ten weeks from the date of receipt of the representation along with a certified copy of this order.
With the observations and directions, as indicated above, the writ application stands disposed of."
In view of the submissions made, the writ petition filed by
the petitioner is disposed of in light of and with similar directions
as given in the case of Gopiram Gurjar (supra).
The stay application also stands disposed of accordingly.
(DINESH MEHTA),J
88-CPGoyal/-
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!