Citation : 2021 Latest Caselaw 6934 Raj
Judgement Date : 10 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 9812/2020
Ugam Lal Kharol S/o Shri Goru Ji Kharol, Aged About 61 Years, R/o Gayatri Nagar, Malwara Road, Bhilwara (Raj.).
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur (Rajasthan).
2. The Director, Secondary Education, Bikaner (Rajasthan).
3. The Director, Elementary Education, Bikaner (Rajasthan).
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan).
----Respondents
(2) S.B. Civil Writ Petition No. 9816/2020
Vishnu Prakash Sharma S/o Shri Bhanwar Lal Sharma, Aged About 56 Years, R/o- 5/28, Near Pnt Colony, Bapu Nagar, Bhilwara (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur. (Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan).
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
(2 of 6) [CW-9812/2020]
(3) S.B. Civil Writ Petition No. 9825/2020
Chhotu Lal S/o Shri Sohan Lal Upadhyay, Aged About 63 Years, R/o- Brahmpuri, Near Bus Stand, Pur, District- Bhilwara (Rajasthan).
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur (Rajasthan).
2. The Director, Secondary Education, Bikaner (Rajasthan).
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan).
----Respondents (4) S.B. Civil Writ Petition No. 9837/2020
Mahaveer Prasad Sharma S/o Shri Gokal Ram Sharma, Aged About 63 Years, R/o- Village - Kanechhan Kalan, Tehsil- Phuliyakala, District- Bhilwara (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur. (Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan).
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
(5) S.B. Civil Writ Petition No. 9844/2020
Sharwan Lal Kharol S/o Shri Sundaji Kharol, Aged About 56 Years, R/o- Nai Arwad, Tehsil- Phuliyakala, District- Bhilwara (Raj.).
(3 of 6) [CW-9812/2020]
----Petitioner
Versus
1. The State Of Rajasthan, Through The Secretary,
Department Of Education, Secretariat, Jaipur.
(Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan).
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
(6) S.B. Civil Writ Petition No. 10074/2020
Ramsukh S/o Shri Dhanna Kharol, Aged About 63 Years, R/o- Village- Kanechhan Kalan, Tehsil- Phuliyakala, District- Bhilwara (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur. (Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan).
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
(7) S.B. Civil Writ Petition No. 10080/2020
Govindram Sen S/o Shri Laduram, Aged About 57 Years, R/o- Village- Kanechhan Kalan, Tehsil- Phuliyakala, District- Bhilwara (Raj.).
----Petitioner
Versus
(4 of 6) [CW-9812/2020]
1. The State Of Rajasthan, Through The Secretary,
Department Of Education, Secretariat, Jaipur.
(Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan)
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
(8) S.B. Civil Writ Petition No. 10082/2020
Pyarchand Sen S/o Shri Bheru Lal Sen, Aged About 59 Years, R/o- F-137, Pur Extension, Subhash Nagar, Bhilwara (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur. (Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan)
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
(9) S.B. Civil Writ Petition No. 10088/2020
Mahendra Singh S/o Shri Jai Singh Chouhan, Aged About 59 Years, R/o- 10-I-35, New Patel Nagar, Behind Garg Departmental Store, Bhilwara (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Education, Secretariat, Jaipur. (Rajasthan)
2. The Director, Secondary Education, Bikaner (Rajasthan)
(5 of 6) [CW-9812/2020]
3. The Director, Elementary Education, Bikaner (Rajasthan)
4. The District Secondary Education Officer, Bhilwara (Rajasthan).
5. The District Elementary Education Officer, Bhilwara (Rajasthan)
----Respondents
For Petitioner(s) : Mr. Sudhir Saruparia For Respondent(s) :
JUSTICE DINESH MEHTA
Order
10/03/2021
1. Defects pointed out by the office are over-ruled.
2. After arguing for some time, Mr. Godara, learned counsel for
the petitioners submits that the petitioners would feel satisfied if
the respondents are directed to consider their representation(s),
which they would be filing (within a period of 15 days from today)
in the light of Division Bench judgment dated 7.7.2017 rendered
in the case of State of Rajasthan Vs. Smt. Meera Devi & Anr.
(DBSAW No.340/2013).
3. The writ petitions are, therefore, disposed of with a direction
to the petitioners to file representation(s) ventilating their
grievance alongwith a copy of the judgment dated 7.7.2017
rendered in the case of Smt. Meera Devi (supra) and a certified
copy of the order instant within a period of two weeks from today.
4. If such representation(s) is so addressed, the competent
authority shall consider the same and do the needful in
accordance with law within a period of six weeks thereafter.
5. It is made clear that aforesaid direction to decide the
petitioners' representation(s) has been issued only with a view to
(6 of 6) [CW-9812/2020]
ensure expeditious redressal of petitioners' grievance. The same
may not be construed to be an order to decide the representation
in a particular manner.
6. The stay applications also stand disposed of accordingly.
(DINESH MEHTA),J
204-212-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!