Citation : 2022 Latest Caselaw 696 Raj
Judgement Date : 13 January, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 16622/2021
Oma Ram S/o Shri Ghewar Ram, Aged About 39 Years, R/o Vpo
Sathin, Via Pipar City, Tehsil Bhopalgarh, District Jodhpur,
Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through The Secretary, Department
Of Rural And Panchayati Raj, Government Of Rajasthan,
Jaipur, Rajasthan.
2. The Secretary, Department Of Education, Government Of
Rajasthan, Jaipur, Rajasthan.
3. The Director, Elementary Education, Bikaner, District
Bikaner, Rajasthan.
4. The Chief Executive Officer, Zila Parishad Jodhpur, District
Jodhpur, Rajasthan.
----Respondents
Connected With
S.B. Civil Writ Petition No. 16863/2021
1. Dileep Kumar Punia S/o Ranveer Singh, Aged About 36
Years, Village Bay, Tehsil Navalgarh, Dist. Jhunjhunu, Raj.
2. Sangeeta Poonia D/o Ranveer Singh, Aged About 34
Years, Village Paladi, Tehsil Laxmangarh, Dist. Sikar, Raj.
3. Kamlesh Kumar Saini S/o Gyarasi Lal Saini, Aged About
36 Years, Village Ahivannda, Post Indawa, Tehsil Lalsot,
Dist. Dausa, Raj.
----Petitioners
Versus
1. State Of Rajasthan, Through The Secretary, Rural And
Panchayati Raj Department, Government Of Rajasthan,
Jaipur, Rajasthan.
2. Chief Executive Officer, Zila Parishad Bhilwara, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Kailash Jangid on VC
Mr. Tanwar Singh on VC
For Respondent(s) : Mr. Pankaj Sharma, AAG on VC
(Downloaded on 14/01/2022 at 08:48:23 PM)
(2 of 2) [CW-16622/2021]
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
13/01/2022
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 seeks permission to
withdraw the writ petition with a liberty to file a representation
before the competent authority to consider petitioner's
candidatures also in light of judgment dated 08.01.2020, passed
by Jaipur Bench in D.B. SAW No.908/2017, Namonarayan
Sharma Vs. State & Ors.
The present writ petition is, therefore, dismissed as
withdrawn with a direction to the petitioner to file a representation
before the competent authority, seeking consideration of
petitioner's case also in light of the Division Bench judgment
rendered in the case of Namonarayan (supra).
The stay application also stands dismissed.
In case the respondents do not consider petitioner's case in
light of judgment dated 08.01.2020, petitioner will be free to take
appropriate remedies including filing of fresh writ petition.
(DR.PUSHPENDRA SINGH BHATI),J.
13-14-Sudheer/-
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!