Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lokesh Pujari vs State Of Rajasthan
2021 Latest Caselaw 11649 Raj

Citation : 2021 Latest Caselaw 11649 Raj
Judgement Date : 27 July, 2021

Rajasthan High Court - Jodhpur
Lokesh Pujari vs State Of Rajasthan on 27 July, 2021
Bench: Dinesh Mehta

(1 of 2) [CW-9608/2021]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 9608/2021

Lokesh Pujari S/o Shree Chiranjeev Pujari, Aged About 46 Years, Vallabh Nagar, District Udaipur Presently Residing At Panchayat Samiti Lasadiya, District Udaipur, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Rural Development And Panchayati Raj Department (Panchayati Raj), Government Of Rajasthan, Secretariat, Jaipur, Rajasthan.

2. Director, Rural Development And Panchayati Raj Department, Government Of Rajasthan, Jaipur, Rajasthan.

3. Chief Executive Officer, Zila Parishad Udaipur, District Udaipur, Rajasthan.

4. Development Officer, Panchayat Samiti Lasadiya, District Udaipur, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Mukesh Rajpurohit through VC with Mr. Uttam Singh

JUSTICE DINESH MEHTA

Order

27/07/2021

1. Learned counsel for the petitioner submits that the impugned

order dated 23.07.2021 passed by the Chief Executive Officer is

clearly contrary to Rule 289 of Rajasthan Panchayati Raj Rules,

1996.

2. He further submits that the basic communication dated

06.07.2021 recommending the petitioner to be posted out of

concerned assembly area is also contrary to law and the judgment

passed by this Court in the bunch of cases led by Chandra Kanta

(2 of 2) [CW-9608/2021]

Vs. State of Rajasthan & Ors : SB Civil Writ Petition

No.14638/2019, decided on 20.01.2020.

3. Matter requires consideration.

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

within six weeks.

5. Meanwhile, effect and operation of the communication dated

06.07.2021 (Annex.2), order dated 23.07.2021 (Annx.3) and

communication dated 23.07.2021 (Annex.4) qua the petitioner

shall remain stayed.

(DINESH MEHTA),J 297-A.Arora/-

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 : MAIMS

 
 
Latestlaws Newsletter