Citation : 2022 Latest Caselaw 10039 Raj
Judgement Date : 2 August, 2022
(1 of 2) [SAW-502/2021]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 502/2021
The State Of Rajasthan
----Appellant Versus Suresh
----Respondent Connected With
1. D.B. Spl. Appl. Writ No. 381/2020
2. D.B. Spl. Appl. Writ No. 66/2021
3. D.B. Spl. Appl. Writ No. 241/2021
4. D.B. Spl. Appl. Writ No. 375/2021
5. D.B. Spl. Appl. Writ No. 378/2021
6. D.B. Spl. Appl. Writ No. 380/2021
7. D.B. Spl. Appl. Writ No. 445/2021
8. D.B. Spl. Appl. Writ No. 456/2021
9. D.B. Spl. Appl. Writ No. 457/2021
10. D.B. Spl. Appl. Writ No. 500/2021
11. D.B. Spl. Appl. Writ No. 8/2022
12. D.B. Spl. Appl. Writ No. 20/2022
13. D.B. Spl. Appl. Writ No. 29/2022
14. D.B. Spl. Appl. Writ No. 32/2022
15. D.B. Spl. Appl. Writ No. 46/2022
16. D.B. Spl. Appl. Writ No. 144/2022
17. D.B. Spl. Appl. Writ No. 145/2022
18. D.B. Spl. Appl. Writ No. 146/2022
For Appellant(s) : Mr. Rajat Arora Advocate on behalf of Mr. Karan Singh Rajpurohit Advocate. For Respondent(s) : Mr. M.S. Singhvi Advocate General assisted by Mr. K.S. Lodha Advocate. Mr. Surendra Choudhary Advocate. Mr. Hanuman Singh Advocate.
Mr. Vivek Firoda Advocate on behalf of Mr. Mahaveer Bishnoi Advocate.
Mr. Rajak K Haider Advocate.
HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI
(2 of 2) [SAW-502/2021]
Judgment / Order
02/08/2022
Heard learned counsel for the respective parties.
It is stated at the bar that except respondent in D.B. Civil Special
Appeal (Writ) No. 445/2021, respondents in all the other appeals have
already been served.
At this stage, Mr. Vivek Firoda, learned counsel enters appearance
and takes notice on behalf of Priyanka Rao-respondent in D. B. Civil
Special Appeal (Writ) No. 445/2021. Copy of memo of appeal be
supplied to him.
Learned counsel for the respective respondents would submit that
the hearing of the case be expedited as direction for their appointments
have been stayed as the respondents are claiming appointments on the
ground that they belong to disable category.
Considering the submission made, it would be appropriate to list
these cases for hearing in the last week of September, 2022.
List these matters in the last week of September, 2022.
(VINOD KUMAR BHARWANI),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ
Sanjay Kumawat-23-41
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!