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

Hari Singh Burdak vs State Of Rajasthan
2022 Latest Caselaw 880 Raj

Citation : 2022 Latest Caselaw 880 Raj
Judgement Date : 18 January, 2022

Rajasthan High Court - Jodhpur
Hari Singh Burdak vs State Of Rajasthan on 18 January, 2022
Bench: Arun Bhansali

HIGH COURT OF JUDICATURE FOR RAJASTHAN

AT JODHPUR

S.B. Civil Writ Petition No. 826/2022

Hari Singh Burdak S/o Shri Padama Ram Burdak, aged about 31 Years, Resident of Village and Post Mandota, Tehsil Dhod, District Sikar (Raj.).

----Petitioner Versus

1. The State of Rajasthan through Secretary, Department of Rural Development and Panchayati Raj, Government of Rajasthan, Secretariat, Jaipur (Raj.).

2. Director, Elementary Education, Bikaner (Raj.).

3. Chief Executive Officer, Zila Parishad, Jalore (Raj.).

4. Chief Executive Officer, Zila Parishad, Nagaur (Raj.).

5. Chief District Education Officer, Jalore (Raj.).

6. Chief District Education Officer, Nagaur (Raj.).

7. Block Development Officer, Panchayat Samiti Sayla, District Jalore (Raj.).

8. Block Development Officer, Panchayat Samiti Kuchamancity, District Nagaur (Raj.).

----Respondents

For Petitioner(s) : Mr. Vinod Jhajharia.

Through video conferencing.

HON'BLE MR. JUSTICE ARUN BHANSALI

Order

18/01/2022

Learned counsel for the petitioner submits that the issue

involved in the present writ petition is covered by the Coordinate

Bench decision dated 14.03.2019 rendered in the case of Ashok

Kumar Sharma vs. State of Rajasthan & Ors. (SB Civil Writ Petition

No.15411/2018) and in the case of Dhanraj Meena vs. State of

(2 of 2) [CW-826/2022]

Rajasthan & Ors. (SB Civil Writ Petition No.12846/2017), decided

on 15.01.2018.

In view of the aforesaid, the present writ petition is also

allowed in terms of the judgments rendered in the case of Ashok

Kumar Sharma (supra) and Dhanraj Meena (supra) and it is

directed that the respondents while dealing with the case of the

petitioner pertaining to their pay fixation etc. would follow the

provisions of Rules 24 & 26 of the RSR as per law.

The stay application is also disposed of.

(ARUN BHANSALI),J 44-DJ/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter