Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalita Devi Sharma vs State Of Rajasthan ...
2023 Latest Caselaw 991 Raj

Citation : 2023 Latest Caselaw 991 Raj
Judgement Date : 24 January, 2023

Rajasthan High Court - Jodhpur
Lalita Devi Sharma vs State Of Rajasthan ... on 24 January, 2023
Bench: Dinesh Mehta

[2023/RJJD/001961]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 725/2023

Hari Ram Jatav S/o Shri Rewati Ram Jatav, Aged About 48 Years, B/c Jatav (S.C.), R/o Doroli, Tehsil Kathumar, District Alwar. Presently Working As Cook In Govt. Ambedkar Boys Hostel Titipuri, District Alwar.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Alwar.

----Respondents

(2) S.B. Civil Writ Petition No. 858/2023 Gopal Lal S/o Shri Ghasi Nath, Aged About 40 Years, By Caste Jogi (OBC), R/o Nai Nath Marg, Chitodi, Tehsil Bassi, District Jaipur. Presently Working As Cook In Govt. Ambedkar Boyas Hostel Nayala, Tehsil Jamua Ramgarh, District Jaipur.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Jaipur.

----Respondents (3) S.B. Civil Writ Petition No. 1038/2023 Lalita Devi Sharma W/o Late Shri Ashok Kumar Sharma, Aged About 43 Years, By Caste Brahmin, R/o Sharma Mohalla, Raipur Tehsil Rajgarh, Alwar. Presently Working As Cook In Govt, Ambedkar Boys Hostel Sakat, Tehsil Rajgarh, District Alwar.

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary Social Welfare Department, Rajasthan, Jaipur.

2. The Director, Social Welfare Department, Jaipur.

3. The Assistant Director, Social Welfare Department, Alwar.

----Respondents

For Petitioner(s) : Mr. Mahipal Rajpurohit For Respondent(s) : Mr. Anil Kumar Gaur, AAG

[2023/RJJD/001961] (2 of 2) [CW-725/2023]

JUSTICE DINESH MEHTA

Order

24/01/2023

1. Learned counsel for the petitioners submits that the

controversy involved in these writ petitions is squarely covered by

the judgment dated 25.04.2017, passed by the Jaipur Bench of

this Court in bunch of writ petitions led by S.B. Civil Writ Petition

No.372/2013; Anokh Bai Vs. State of Raj. & Ors.

2. In view of the aforesaid, these writ petitions are disposed of

with a direction to the petitioners to file their representations

within two weeks along with certified copy of the order instant and

a copy of the judgment in the case of Anokh Bai (supra).

3. On receipt of representations along with the certified copy of

the order instant, respondents shall decide the same within a

period of eight weeks, in accordance with law including the law

laid down in Anokh Bai's case.

4. It is made clear that aforesaid direction to decide the

representations 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 representations in a

particular manner.

5. The stay applications also stand disposed of accordingly.

(DINESH MEHTA),J 127-129-Ramesh/-

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter