Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Kumar Singhal vs State Of Rajasthan
2022 Latest Caselaw 565 Raj

Citation : 2022 Latest Caselaw 565 Raj
Judgement Date : 11 January, 2022

Rajasthan High Court - Jodhpur
Manish Kumar Singhal vs State Of Rajasthan on 11 January, 2022
Bench: Pushpendra Singh Bhati
                                           (1 of 2)                  [CW-352/2022]


     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
            S.B. Civil Writ Petition No. 352/2022

Manish Kumar Singhal S/o Badri Prasad Singhal, Aged About 32
Years, R/o Village Post Morda, Tehsil Todabhim, District Karauli,
Rajasthan, At Present Posted At Maharana Bhopal Government
Hospital, Udaipur.
                                                      ----Petitioner
                              Versus
1.     State Of Rajasthan, Through The Secretary, Medical And
       Family Welfare Department, Rajasthan, Jaipur, Rajasthan.
2.     The Director (Non Gazzeted), Medical And Health Service,
       Rajasthan, Jaipur, Rajasthan.
3.     The Additional Director (Administration), Medical And
       Family Welfare Department, Rajasthan, Jaipur, Rajasthan.
4.     The Principal And Controller, R.n.t. Medical College,
       Udaipur.
5.     The Superintendent, Maharana Bhopal Government
       Hospital, Udaipur.
6.     The Chief Medical And Health Officer, Karauli.
                                                 ----Respondents


For Petitioner(s)        :     Mr. Vikram Singh Bhawla on VC
For Respondent(s)        :     Mr. KS Rajpurohit, AAG on VC



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                    Order

11/01/2022

     In wake of instant surge in COVID-19 cases and spread of its

highly infectious Omicron variant, lawyers have been advised to

refrain from coming to the Courts.

     Learned counsel for the petitioner has drawn attention of this

Court towards the judgment passed by a Co-ordinate Bench of this

Court in Prathvi Raj Singh Vs. State of Rajasthan & Ors

(SBCWP      No.17298/2021)              decided         on      14.12.2021    and

therefore, learned counsel for the petitioner seeks same relief as

granted in the case of Prathvi Raj Singh (supra).




                    (Downloaded on 13/01/2022 at 08:40:27 PM)
                                                                                 (2 of 2)                [CW-352/2022]



                                        In view of the submissions made, the writ petition filed by

                                   the petitioner is disposed of with the similar directions as given in

                                   the case of Prathvi Raj Singh (supra), which read as under:-


                                             "Learned counsel for the petitioner submits that
                                        the petitioner would be satisfied, if an appropriate
                                        direction is issued to the respondents to consider
                                        petitioner's representation to be posted at a nearby
                                        place, in accordance with law, where concerned post is
                                        lying vacant.
                                             The present writ petition is, therefore, disposed
                                        of with the direction to the petitioner 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.
                                             In case, such representation is filed by the
                                        petitioner, the competent authority shall decide the
                                        same, in accordance with law, preferably within a
                                        period of six weeks from the receipt thereof.
                                             It is made clear that aforesaid direction to decide
                                        the representation has been issued only with a view to
                                        ensure expeditious redressal of petitioner's grievance.
                                        The same may not be construed to be an order to
                                        decide the representation in a particular manner.
                                             The stay application also stands disposed of
                                        accordingly. "

                                              All   pending       applications         also     stand   disposed   of

                                   accordingly.

                                                                   (DR.PUSHPENDRA SINGH BHATI),J.

110-Sudheer/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter