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

Ramrakh Godara vs State And Ors (2023:Rj-Jd:41378)
2023 Latest Caselaw 10297 Raj

Citation : 2023 Latest Caselaw 10297 Raj
Judgement Date : 1 December, 2023

Rajasthan High Court - Jodhpur

Ramrakh Godara vs State And Ors (2023:Rj-Jd:41378) on 1 December, 2023

Author: Pushpendra Singh Bhati

Bench: Pushpendra Singh Bhati

[2023:RJ-JD:41378]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 7983/2017

Ajay Kumar Mudgal S/o Sh. Shiv Prakash Mudgal, R/o B-Iii 458,
Sudarshana Nagar, Bikaner.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan Through The Secretary, Elementary
         Education, Govt. Of Rajasthan Jaipur.
2.       Director, Secondary Education, Bikaner.
3.       Director, Elementary Education, Bikaner.
4.       District Education Officer, Elementary Education, Bikaner.
                                                                   ----Respondents
                                Connected With
                 S.B. Civil Writ Petition No. 9700/2017
Ramrakh       Godara     S/o      Sh.     Bega       Ram       Godara,   R/o   Vpo
Barsinghsar Via Uday Ramsar Bikaner.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan Through The Secretary, Secondary
         Education Department, Govt. Of Rajasthan, Jaipur
2.       Director, Elementary Education, Rajasthan, Bikaner.
3.       The District Education Officer, Elementary Education,
         Bikaner.
                                                                   ----Respondents
                 S.B. Civil Writ Petition No. 9737/2017
Anil Kumar Sharma S/o Sh. Mangat Ram Sharma, R/o 65,
Gandhi Nagar Uit Behind Lalgarh Palace, Bikaner.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan Through The Secretary, Secondary
         Education Department, Govt. Of Rajasthan, Jaipur.
2.       Director, Secondary Education, Rajasthan, Bikaner.
3.       Director, Elementary Education, Rajasthan, Bikaner.
4.       The District Education Officer, Elementary Education,
         Bikaner.


                       (Downloaded on 02/12/2023 at 08:39:04 PM)
 [2023:RJ-JD:41378]                       (2 of 3)                        [CW-7983/2017]


                                                                     ----Respondents
                S.B. Civil Writ Petition No. 14078/2017
Smt. Rekha Kwatra W/o Sh. Surendra Kumar Kawtra, R/o 18,
Sardul Colony, Bikaner.
                                                                        ----Petitioner
                                         Versus
1.       State Of Rajasthan Through The Secretary, Secondary
         Education, Department Of Govt. Of Rajasthan, Jaipur.
2.       Director, Secondary Education, Rajasthan, Bikaner.
3.       Director, Elementary Education, Rajasthan, Bikaner.
4.       The District Education Officer, Elementary Education,
         Bikaner.
                                                                     ----Respondents


For Petitioner(s)              :     Mr. Pramendra Bohra
For Respondent(s)              :     Mr. Sarwan Kumar, AGC



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Order

01/12/2023

1 Learned counsel for the petitioners makes a limited

submission that the respondents may be directed to decide the

representation of the petitioners, while keeping into consideration

the judgment passed in the case of State of Rajasthan & Ors. Vs.

Jagdish Narain Chaturvedi, reported in 2009 CDR 550 (SC); Bhura

Ram Saharan & Ors. Vs. State of Rajasthan & Ors. reported in

2013 (3) CDR 1561 (Raj.); State of Rajasthan & Anr. Vs.

Surendra Mohnot & Ors. reported in (2014) 14 Supreme Court

Cases 77 & State of Rajasthan & Ors. Vs. Chandra Ram (D.B.

Special Appeal Writ No.589/2015, decided along with other

connected matters on 07.07.2017).

[2023:RJ-JD:41378] (3 of 3) [CW-7983/2017]

2. In light of such limited submission, the present writ petitions

are disposed of while directing the respondents to decide the

representation of the petitioners, while keeping into consideration

the aforementioned judgment, by passing a speaking order within

a period of three months from receipt of certified copy of this

order, strictly in accordance with law.

3. All pending applications also stand disposed of accordingly.

(DR. PUSHPENDRA SINGH BHATI), J.

92 to 95-Sudheer/-

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