Citation : 2023 Latest Caselaw 1311 Raj
Judgement Date : 3 February, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 2064/2023
Mooli Devi W/o Ganshyam Vaishav, Aged About 58 Years, R/o Hanuman Colony, Near Parikh Bhawan, Parbatsar, District Nagaur.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Women And Child Development, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Integrated Child Development Services, Department Of Women And Child Development, Jaipur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Devendra Singh Rathore
JUSTICE DINESH MEHTA
Order
03/02/2023
1. Two weeks' time is allowed to learned counsel for the
petitioner to remove the defect pointed out by the Registry.
2. Learned counsel for the petitioner submits that the
petitioner has been placed under suspension simply because of
the fact that prosecution sanction has been granted.
3. Learned counsel argues that while placing the petitioner
under suspension the respondents have relied upon Circular dated
10.08.2001, which has already been considered and quashed by
this Court vide its judgment dated 04.05.2015 rendered in the
case of Om Prakash Pandiya vs. State of Rajasthan (S.B.
Civil Writ Petition No. 4073/2001).
4. The matter requires consideration.
(2 of 2) [CW-2064/2023]
5. Issue notice. Issue notice of stay application also,
returnable within six weeks.
6. Meanwhile, effect and operation of the impugned order
dated 03.01.2023 placing the petitioner under suspension shall
remain stayed.
7. Connect with S.B. Civil Writ Petition No.891/2023.
(DINESH MEHTA),J 277-Ramesh/-
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!