Citation : 2021 Latest Caselaw 7216 Raj
Judgement Date : 15 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 11038/2020
Ramniwas Lohar S/o Shri Rampal Ji Lohar, Aged About 55 Years, R/o- Village-Raghunathpura, Post-Mindoliya, Tehsil-Shahpura, District 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 Secondary Education Officer, Bhilwara (Rajasthan).
----Respondents Connected With (2) S.B. Civil Writ Petition No. 10077/2020 Kailash Kishore Pathak S/o Shri Ramnath Pathak, Aged About 60 Years, R/o- H-16, R.k. Colony, 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 (3) S.B. Civil Writ Petition No. 1294/2021 Prabhat Giri S/o Phool Giri, Aged About 65 Years, Vpo Lasadiya, Tehsil Shahpura, Via-Pander, District Bhilwara (Raj.).
----Petitioner
Versus
(2 of 3) [CW-11038/2020]
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
For Petitioner(s) : Mr. Jayant Mahecha For Respondent(s) :
JUSTICE DINESH MEHTA
Judgment
15/03/2021
1. After arguing for some time, Mr. Mahecha, learned counsel
for the petitioners submits that the petitioners would feel satisfied
if the respondents are directed to consider their representation,
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).
2. 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.
3. If such representation(s) is/are so addressed, the competent
authority shall consider the same and do the needful in
accordance with law within a period of six weeks thereafter.
(3 of 3) [CW-11038/2020]
4. It is made clear that aforesaid direction to decide the
petitioners' representation has been issued only with a view to
ensure expeditious redressal of petitioners' grievance. The same
may not be construed to be an order to decide the representation
in a particular manner.
5. The stay applications also stand disposed of accordingly.
(DINESH MEHTA),J
1-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!