Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash S/O Shri Hanuman Prasad vs State Of Rajasthan
2022 Latest Caselaw 2581 Raj/2

Citation : 2022 Latest Caselaw 2581 Raj/2
Judgement Date : 28 March, 2022

Rajasthan High Court
Om Prakash S/O Shri Hanuman Prasad vs State Of Rajasthan on 28 March, 2022
Bench: Mahendar Kumar Goyal
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

               S.B. Civil Writ Petition No. 4298/2022

Om Prakash S/o Shri Hanuman Prasad
                                                                     ----Petitioner
                                     Versus
State Of Rajasthan & Ors.
                                                                  ----Respondents

For Petitioner(s) : Mr. Keshav Kumar Agrawal For Respondent(s) :

HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL

Order

28/03/2022

Learned counsel for the petitioner submits that the circular

dated 04.04.2018 whereby applications have been invited for

allotment of fair price shop inter alia for Gram Panchayat Ganwari,

Tehsil Neem Ka Thana, District Sikar adversely affects his rights,

an allottee of the fair price shop for the same Gram Panchayat

having 589 Ration Cards only. He submits that the circular

aforesaid is violative of a co-ordinate Bench judgment of this

Court dated 06.02.2017 passed in S.B. Civil Writ Petition

No.9137/2016; Neeraj Sharma & Anr. Vs. State of

Rajasthan & Anr. and other connected matters whereby a

direction was issued to take into consideration the

recommendation of Justice D.P. Wadhwa in Para 19 of his report,

while inviting fresh applications for allotment of fair price shop. He

submits that in S.B. Civil Writ Petition No.1208/2022: Pinki

Vs. State of Rajasthan including identical controversy, a co-

ordinate Bench of this Court has, vide its order dated 14.02.2022,

(2 of 2) [CW-4298/2022]

while issuing notice passed interim order and prays for similar

relief.

In case of Pinki (supra), it was directed that:

"Meanwhile, allotment(s) of fair price shop in Gram Panchayat Jindoli, Tehsil Mundawar, District Alwar shall remain subject to final outcome and/or any further order to passed in the present writ petition."

Issue notice. Notices be filed in two sets. One set of notices

be sent through registered post with acknowledgment due. Rule is

made returnable by five weeks. Steps to be taken within a week.

Heard learned counsel for the petitioner on interim relief.

Taking into consideration the contentions advanced by

learned counsel for the petitioner, the material on record and the

order dated 14.02.2022 passed in case of Pinki (supra), this Court

deems it just and proper to direct that allotment of fair price shop

in Gram Panchayat Ganwari, Tehsil Neem Ka Thana, District Sikar;

shall remain subject to decision of the writ petition.

List the matter alongwith SBCWP No.1961/2022.

(MAHENDAR KUMAR GOYAL),J

Sudha/79

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