Citation : 2021 Latest Caselaw 294 Raj
Judgement Date : 8 January, 2021
(1 of 2) [CW-308/2021]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 308/2021
Rajbala W/o Shri Balwan Lekra, Aged About 47 Years, Resident Of Vpo - Harpalu Patram, Teh- Rajgarh, Distt - Churu, At Present Working As Anm, Phc - Paharsar, Teh- Rajgarh, District - Churu.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Medical And Health, Secretariat, Jaipur.
2. Director, Medical And Health Officer, District Churu.
3. Chief Medical And Health Officer, District Churu.
4. Block Chief Medical And Health Officer, Rajgarh, District Churu.
5. Principal Secretary, Department Of Rural Development And Panchayati Raj, Jaipur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Rohit Kaswan (through VC) For Respondent(s) : Mr. K.S. Rajpurohit, AAG (through VC)
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
08/01/2021
It is submitted by learned counsel for the petitioner that the
issue raised in the present writ petition is squarely covered by
judgment of this Court in Kiran Kumari v. State of Raj. & Ors. :
SBCWP No. 14964/2019, decided on 15.01.2020.
A copy of the writ petition has been made available to
counsel appearing on caveat, who may complete his instructions
in the matter/file reply by the next date.
Needful may be done within a period of two weeks.
List after two weeks.
(2 of 2) [CW-308/2021]
In the meanwhile and till further orders, effect & operation of
order dated 31.12.2020 (Annex.1), qua the petitioner, shall
remain stayed.
(ARUN BHANSALI),J
72-Rmathur/-
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!