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

Kanhaiya Lal vs State Of Rajasthan
2021 Latest Caselaw 2174 Raj

Citation : 2021 Latest Caselaw 2174 Raj
Judgement Date : 27 January, 2021

Rajasthan High Court - Jodhpur
Kanhaiya Lal vs State Of Rajasthan on 27 January, 2021

(1 of 3) [CW-1439/2021]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 1439/2021

Ramesh Chandra S/o Shri Tulsi Ram Ahari, Aged About 35 Years, B/c Bhil (S.t.), R/o Damri, Tehsil And District Dungarpur. Presently Working As Cook In Govt. Ambedkar Boys Hostel Nawa Dera, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Dungarpur.

----Respondents

(2) S.B. Civil Writ Petition No. 1440/2021

Laxmi Devi Parmar W/o Shri Harish Chandra Parmar, Aged About 40 Years, B/c Bhil (S.t.), R/o Village Kolkhanda, District Dungarpur. Presently Working As Cook In Govt. Savitri Bai Phule Girls Hostel Punali, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Dungarpur.

----Respondents

(3) S.B. Civil Writ Petition No. 1447/2021

Smt. Basu Devi W/o Narsingh Balat, Aged About 44 Years, B/c Bhil (S.t.), R/o Bhadwat Fala, Chundwara, District Dungarpur. Presently Working As Cook In Govt. Savitri Bai Phule Girls Hostel Dungarpur.

                                                                     ----Petitioner



                                        (2 of 3)                   [CW-1439/2021]


                                 Versus

1. State Of Rajasthan, Through The Secretary Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Dungarpur.

----Respondents

(4) S.B. Civil Writ Petition No. 1454/2021

Haja S/o Kanhiya Lal Varhat, Aged About 52 Years, B/c Bhil (S.t.), R/o Village Bokla, District Dungarpur. Presently Working As Cook In Govt. Savitri Bai Phule Girls Hostel Bichiwada, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Dungarpur.

----Respondents

(5) S.B. Civil Writ Petition No. 1471/2021

Kanhaiya Lal S/o Shri Jeeva Roat, Aged About 26 Years, By Caste Bhil (S.t.), Resident Of Kahari, Tehsil And District Dungarpur. Presently Working As Cook In Govt. Ambedkar Boys Hostel Nawa Dera, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Dungarpur.

                                                              ----Respondents





                                                                                    (3 of 3)                  [CW-1439/2021]



                                   For Petitioner(s)               :    Mr. Mahipal Rajpurohit
                                   For Respondent(s)               :



                                                            JUSTICE DINESH MEHTA

                                                                             Order

                                   27/01/2021
                                   1.    Learned         counsel       for   the     petitioner         submits   that   the

controversy involved in the present batch of writ petitions is

squarely covered by the judgment of this Court in bunch of writ

petition led by S.B. Civil Writ Petition No.372/2013; Anokh

Bai Vs. State of Raj. & Ors.

2. In view of the aforesaid, the present writ petition is disposed

of with a direction to the petitioner to file a representation within

two weeks along with certified copy of the order instant and a

copy of the judgment in the case of Anokh Bai (supra).

3. On receipt of representation along with the certified copy of

the order instant, respondents shall decide the same within a

period of eight weeks, in accordance with law including the law

laid down in Anokh Bai's case.

4. 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.

5. The stay application also stands disposed of accordingly.

(DINESH MEHTA),J 95 to 98, 100-skm/-

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