Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Boraj Singh Bhati vs State Of Rajasthan
2021 Latest Caselaw 5802 Raj

Citation : 2021 Latest Caselaw 5802 Raj
Judgement Date : 26 February, 2021

Rajasthan High Court - Jodhpur
Boraj Singh Bhati vs State Of Rajasthan on 26 February, 2021
Bench: Dinesh Mehta

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3636/2021

Boraj Singh Bhati S/o Shri Shyam Singh, Aged About 59 Years, B/c Rajput , R/o Village Girab , Tehsil Shiv District , Barmer (Raj.) Posted As Circle Officer , Mawli Distt. Udaipur (Raj.)

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary , Home Department , Secretariat , Jaipur (Raj.)

2. The Director General Of Police, Rajasthan , Jaipur

----Respondents

For Petitioner(s) : Mr. Boraj Singh Bhati, petitioner in person

HON'BLE MR. JUSTICE DINESH MEHTA

Order

26/02/2021

1. While informing that the petitioner is going to be

superannuated on 31.05.2021, petitioner submits that his transfer

is contrary to judgment of this Court in the case of Dr. Pushpa

Mehta Vs. RCSAT & Ors., reported in RLW 2000(1) (Raj.) 233.

2. Issue notice. Issue notice of stay application also, returnable

within six weeks.

3. Meanwhile, effect and operation of the order dated

24.02.2021 (Annex.1) qua the petitioner shall remain stayed.

(DINESH MEHTA),J 6-Ramesh/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter