Citation : 2023 Latest Caselaw 2884 Raj
Judgement Date : 10 April, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Civil Writ Petition No. 1879/2019
Union Of India
----Petitioner Versus Mangjit Singh
----Respondent Connected With
1. D.B. Civil Writ Petition No. 1119/2019
2. D.B. Civil Writ Petition No. 1873/2019
3. D.B. Civil Writ Petition No. 2244/2019
For Petitioner(s) : Mr. Mukesh Rajpurohit, Dy.S.G.
HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE PRAVEER BHATNAGAR
Order
10/04/2023
Mr. Mukesh Rajpurohit, learned Dy.S.G. appearing on behalf
of the Union of India has submitted that the Central Administrative
Tribunal, Jodhpur Bench, Jodhpur has allowed the Original
Application filed on behalf of the respondents in terms of the order
dated 17.11.2016 passed by the Principal Bench of this Tribunal in
Original Application No.749/2015 (Shri Vinod Kumar
Saxena & Ors. Vs. Union of India & Ors.) and two other
connected matters. It is submitted that the judgment dated
17.11.2016 passed by the Principal Bench of this Tribunal is
challenged by the Union of India before the High Court of Delhi at
New Delhi and the High Court of Delhi in Union of India & Ors.
Vs. Sh. Ravinder Singh & Ors. [W.P. (C) No.835/2018] was
pleased to issue notice to the respondents on 17.03.2023.
(2 of 2) [CW-1879/2019]
In view of the above, let notices be issued to all the
respondents of all the present writ petitions, returnable within a
period of six weeks.
(PRAVEER BHATNAGAR),J (VIJAY BISHNOI),J
Abhishek Kumar
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!