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

Ajay Singh Chouhan S/O Rajendra ... vs State Of Rajasthan
2021 Latest Caselaw 2893 Raj/2

Citation : 2021 Latest Caselaw 2893 Raj/2
Judgement Date : 13 July, 2021

Rajasthan High Court
Ajay Singh Chouhan S/O Rajendra ... vs State Of Rajasthan on 13 July, 2021
Bench: Indrajit Mahanty, Satish Kumar Sharma
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

             D.B. Civil Writ Petition No. 6664/2021

Paras Kumar Jain S/o Sh. Rajendra Jain, Aged About 40 Years,
R/o 67/64, Heera Path, Mansarover, Jaipur.

                                                                 ----Petitioner
                                Versus
1.    State Of Rajasthan, Through Secretary To The
      Government Of Rajasthan, Department Of Local Self
      Government, Administrative Secretariat, Jaipur.
2.    The Director Cum Special Secretary, Local Bodies,
      Government Of Rajasthan, Department Of Local Self
      Government, Near Civil Lines Railway Crossing, Jaipur.
3.    Commissioner, Municipal Corporation, Jaipur Greater, Lal
      Kothi, Tonk Road, Jaipur.
4.    Deputy Director (Regional),               Local        Self Government
      Department,     New Colony                Near         Hotel  Welcome,
      Panchbatti, Jaipur.
                                                              ----Respondents

D.B. Civil Writ Petition No. 6671/2021 Ajay Singh Chouhan S/o Rajendra Singh Chouhan, Aged About 31 Years, R/o C-62, Taranagar, Jhotwara, Jaipur.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary To The Government Of Rajasthan, Department Of Local Self Government, Administrative Secretariat, Jaipur.

2. The Director Cum Special Secretary, Local Bodies, Government Of Rajasthan, Department Of Local Self Government, Near Civil Lines Railway Crossing, Jaipur.

3. Commissioner, Municipal Corporation, Jaipur Greater, Lal Kothi, Tonk Road, Jaipur.

4. Deputy Director (Regional), Local Self Government Department, New Colony Near Hotel Welcome, Panch Batti, Jaipur.

----Respondents

D.B. Civil Writ Petition No. 6674/2021 Shankar Sharma S/o Sh. Narayan Lal Sharma, Aged About 48 Years, R/o 86/167 Sector 8 Pratap Nagar, Sanganer, Jaipur.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary To The Government Of Rajasthan, Department Of Local Self

(2 of 3) [CW-6664/2021]

Government, Administrative Secretariat, Jaipur.

2. The Director Cum Special Secretary, Local Bodies, Government Of Rajasthan, Department Of Local Self Government, Near Civil Lines Railway Crossing, Jaipur.

3. Commissioner, Municipal Corporation, Jaipur Greater, Lal Kothi, Tonk Road, Jaipur.

4. Deputy Director (Regional), Local Self Government Department, New Colony Near Hotel Welcome, Panch Batti, Jaipur.

----Respondents

For Petitioner(s) : Mr. KK Sharma, Senior Adv. with Mr. MS Rajpurohit and Ms. Alankrita Sharma For Respondent(s) : Mr. MS Singhvi, AG assisted by Mr. Siddhant Jain and Mr. Darsh Pareek Mr. Anil Mehta, AAG assisted by Mr. Yashodhar Pandey and Ms. Archana

HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE SATISH KUMAR SHARMA

Order

13/07/2021

Defects pointed out by the Registry in above petitions are

waived.

These D.B. Civil Writ Petitions have been filed challenging the

vires of Section 39(1)(D)(II), (III) and (VI) of the Rajasthan

Municipalities Act 2009 and to issue directions to quash the order

dated 06.06.2021 whereby the membership of the petitioners as

members of Ward Nos. 72, 39 and 103 respectively of the

Municipal Corporation, Jaipur Greater have been suspended under

Section 39(6) of the Rajasthan Municipalities Act, 2009.

On hearing Mr. KK Sharma, learned senior advocate for the

petitioners and on perusal of the record we find that the same

controversy has already been decided by the Coordinate Bench of

this Court by order dated 28.06.2021 in D.B. Civil Writ Petition No.

(3 of 3) [CW-6664/2021]

6485/2021 titled Smt. Somya Gurjar W/o Shri Rajaram

Gurjar Versus State of Rajasthan and ors. whereby the

constitutional validity of above provisions has been upheld and the

prayer to set aside the order of suspension passed against the

Mayor has been turned down. Therefore, being squarely covered

by the said judgment dated 28.06.2021, the present petitions are

disposed of accordingly.

(SATISH KUMAR SHARMA),J (INDRAJIT MAHANTY),CJ

RAHUL CHHIKARA /09-11

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