Citation : 2021 Latest Caselaw 10358 Raj
Judgement Date : 8 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 5922/2021
Smt. Ramila W/o Shri Laxman Ninama, Aged About 53 Years, By Caste Ninama (S.t.), Resident Of Ugamnapada, Tehsil Pipalkhunt, District Pratapgarh. Presently Working As Cook In Govt. Savitri Bai Phule Girls Hostel, Pipalkhoot, District Pratapgarh.
----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, Pratapgarh.
----Respondents
For Petitioner(s) : Mr. Mahipaal Rajpurohit
For Respondent(s) : -
JUSTICE DINESH MEHTA
Order
08/07/2021
1. Learned counsel for the petitioner submits that petitioner
would be satisfied if the respondents are directed to consider her
case in light of judgment dated 06.03.2020 passed by this Court
in SBCWP No.11802/2016 (Durga Ram vs. State & Ors).
2. Petitioner has further invited Court's attention towards orders
dated 22.02.2016 and 18.09.2020 whereby benefits have already
been given to candidates like the petitioner.
3. In view of the aforesaid, the present writ petition is disposed
of with a direction to the petitioner to file a representation before
the competent authority along with a certified copy of order
(2 of 2) [CW-5922/2021]
instant and photocopy/web copy of the judgment passed in the
case of Durga Ram vs. State (supra) along with photo copy(ies) of
other relevant documents within a period of three weeks from
today.
4. On receipt of the representation, competent authority shall
do the needful in accordance with law preferably within a period of
twelve weeks of receipt thereof.
5. In case any of the petitioner's grievance persists, he/she
shall be free to avail remedies available under law.
6. 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.
7. The stay application also stands disposed of accordingly.
(DINESH MEHTA),J
58-pooja/-
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!