Citation : 2023 Latest Caselaw 6352 Raj
Judgement Date : 24 August, 2023
[2023:RJ-JD:26890]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 8946/2023
Dinesh Kumar S/o Shri Badri Lal, Aged About 51 Years, R/o Village Haripura, Post Digod, Tehsil Sangod, Distt. Kota (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary Department Of Social Welfare, Jaipur Secretariat, Jaipur - 302005 (Raj.).
2. Director, Department Of Social Welfare, Govt. Of Rajasthan, Jaipur (Raj.).
3. The Additional Director, And In Charge Of Rajasthan Residential Education Institution Society (Rice), Room No. 411 Ambedkar Bhawan, Nearby Civil Lines, Jaipur (Raj.).
4. Principal, Dr. Bhimrao Ambedkar Govt. Girls Residential School, Hingi, Tehsil Sangod, Kota, Distt. Kota (Raj.).
----Respondents
For Petitioner(s) : Mr. Sunil Kumar Singodiya, through VC
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
24/08/2023
Learned counsel for the petitioner submits that the
controversy involved in the present writ petition is squarely
covered by the judgment of this Court in bunch of writ petition led
by S.B. Civil Writ Petition No.372/2013; Anokh Bai Vs. State
of Raj. & Ors.
In view of the aforesaid, the present writ petition is disposed
of with a direction to the petitioner to file a representation within
two weeks along with certified copy of the order instant and a
copy of the judgment in the case of Anokh Bai (supra).
[2023:RJ-JD:26890] (2 of 2) [CW-8946/2023]
On receipt of representation along with the certified copy of
the order instant, respondents shall decide the same within period
of eight weeks, in accordance with law including the law laid down
in Anokh Bai's case.
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.
The order has been passed based on the submissions made
in the petition, the respondents would be free to examine the
veracity of the submissions made in the petition and only in case,
the averments made therein are found to be correct, the petitioner
would be entitled to the relief.
(VINIT KUMAR MATHUR),J
58-Shahenshah/-
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!