Citation : 2021 Latest Caselaw 2308 Raj
Judgement Date : 28 January, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 1767/2021
Nirmala Kumari D/o Shri Gheesa Lal Meena, Aged About 40 Years, R/o Vpo Bhimsar, Tehsil And District Jhunjhunu, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Director, Medical And Health Services, Government Of Rajasthan, Jaipur.
2. The Additional Director (Admn.), Medical And Health Services, Jaipur.
3. The Chief Medical And Health Officer, Barmer, District Barmer, Rajasthan.
4. The Chief Medical And Health Officer, Sirohi, District Sirohi, Rajasthan.
5. The Medical Officer / In Charge, Sub-Center , Heere Ki Dhani, Baytu, District Barmer, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Kailash Jangid For Respondent(s) : Mr. Shreyansh Mehta, associate to Mr. K.S. Rajpurohit, AAG
JUSTICE DINESH MEHTA
Judgment
28/01/2021
1. After arguing for some time and considering the objection
regarding maintainability of the petition, raised by Mr. Shreyansh
Mehta, associate to Mr. K.S. Rajpurohit, learned Additional
Advocate Genera, Mr. Jangid, learned counsel for the petitioner
seeks permission to withdraw the present writ petition with a
liberty to file a representation to the competent authority of the
(2 of 2) [CW-1767/2021]
respondent-State to provide her appropriate posting in/around her
home town.
2. The present writ petition is, therefore, disposed of with the
direction to the petitioner to move a representation within a period
of four weeks from today alongwith certified copy of the order
instant.
3. On receipt of such representation alongwith certified copy of
the order instant, the competent authority shall consider the
same, in accordance with law, preferably within a period of six
weeks.
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 68-Ramesh/-
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!