Citation : 2021 Latest Caselaw 6962 Raj
Judgement Date : 10 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
(1) S.B. Civil Writ Petition No. 3907/2021
Dinesh Chandra Patidar S/o Khemji Patidar, Aged About 49 Years, R/o Village And Post Kotda, Tehsil Gadhi, Kotda, District Banswara, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary, Department Of Education, Government Of Rajasthan, Jaipur.
2. The Director, Secondary Education, District Bikaner.
3. The District Education Officer, Secondary Education, District Banswara.
4. The District Education Officer, Primary, District Banswara.
5. The Block Education Officer, Ananadpuri, District Banswara.
6. The Block Education Officer, Kushalgarh, District Banswara.
----Respondents
Connected With
(2) S.B. Civil Writ Petition No. 3943/2021
Anil Kumar Sharma S/o Bihari Lal Sharma, Aged About 35 Years, R/o Vpo Sinodla, Via Roopangarh, Tehsil Roopangarh, District Ajmer, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary, Department Of Education, Government Of Rajasthan, Jaipur.
2. The Director, Secondary Education, Government Of Rajasthan, Bikaner.
3. The Director, Elementary Education, Government Of Rajasthan, Bikaner.
(2 of 3) [CW-3907/2021]
4. The District Education Officer, Secondary Education, District Ajmer . (H.q.)
5. The District Education Officer, Elementary, District Ajmer (H.q.)
----Respondents
For Petitioner(s) : Mr. Dinesh Kumar Ojha For Respondent(s) : Mr. Hemant Choudhary
JUSTICE DINESH MEHTA
Judgment
10/03/2021
1. Learned counsel for the petitioners submits that the
petitioners would be satisfied, if an appropriate direction is issued
to the respondents to consider their representation to post them
at a nearby place, in accordance with law, where concerned post is
lying vacant.
2. The present writ petition is, therefore, disposed of with the
direction to the petitioners to address a fresh representation
before the competent authority pointing out vacant posts within a
period of two weeks alongwith photostat copy of the earlier
representation and certified copy of the order instant.
3. In case, such representation is filed by the petitioners, the
competent authority shall decide the same, in accordance with
law, preferably within a period of six weeks from the receipt
thereof.
4. It is made clear that aforesaid direction to decide the
representation has been issued only with a view to ensure
expeditious redressal of petitioners' grievance. The same may not
(3 of 3) [CW-3907/2021]
be construed to be an order to decide the representation in a
particular manner.
5. The stay application also stands disposed of accordingly.
(DINESH MEHTA),J
43-CPGoyal/-
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!