Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Banarasi Devi W/O Shri Leela ... vs State Of Rajasthan
2022 Latest Caselaw 1645 Raj/2

Citation : 2022 Latest Caselaw 1645 Raj/2
Judgement Date : 21 February, 2022

Rajasthan High Court
Smt. Banarasi Devi W/O Shri Leela ... vs State Of Rajasthan on 21 February, 2022
Bench: Mahendar Kumar Goyal
         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR
               S.B. Civil Writ Petition No. 2593/2020

Jayanti Lal and Anr.
                                                                     ----Petitioners
                            Versus
State Of Rajasthan Through Secretary and Ors.
                                                                   ----Respondents

Connected With

1. S.B. Civil Writ Petition No. 17713/2017

2. S.B. Civil Writ Petition No. 24943/2018

3. S.B. Civil Writ Petition No. 25049/2018

4. S.B. Civil Writ Petition No. 26600/2018

5. S.B. Civil Writ Petition No. 2330/2019

6. S.B. Civil Writ Petition No. 7757/2019

7. S.B. Civil Writ Petition No. 18385/2019

8. S.B. Civil Writ Petition No. 12742/2020

9. S.B. Civil Writ Petition No. 15041/2020

10. S.B. Civil Writ Petition No. 6871/2021

For Petitioner(s) : Mr. K.C. Sharma For Respondent(s) : Mr. C.L. Saini, AAG with Mr. Nalin G. Narain, Addl.G.C.

HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL

Order

21/02/2022 The matter comes up on an application (1/2022 in SB CWP

No.2593/2020) filed by the petitioners seeking disposal of the writ

petition in the light of judgment of Hon'ble Apex Court of India

in case of State of Punjab versus Jagjit Singh: 2017 (1) SCC

148. Learned counsel for the petitioners submitted that the

controversy involved herein stands covered by the aforesaid

judgment and prays for disposal of the writ petition in similar

terms.

(2 of 2) [CW-2593/2020]

Learned counsel for the respondents disputing and denying

the submission, stated that the judgment in case of State of

Punjab (supra) is inapplicable having been rendered in different

facts and circumstances.

In view thereof, the writ petition cannot be disposed of

taking into consideration the prayer made therein at this stage

without hearing the matter on its merit.

The application is dismissed accordingly.

(MAHENDAR KUMAR GOYAL),J

MADAN/56-66

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter