Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanta vs State Of Rajasthan ...
2023 Latest Caselaw 8198 Raj

Citation : 2023 Latest Caselaw 8198 Raj
Judgement Date : 7 October, 2023

Rajasthan High Court - Jodhpur
Kanta vs State Of Rajasthan ... on 7 October, 2023
Bench: Vinit Kumar Mathur

[2023:RJ-JD:33577]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 15533/2023

Kanta D/o Shri Jai Singh Beniwal, W/o Shri Balwan Bhari, Aged About 39 Years, R/o 51, Village Pacharwali, Post Bhangwa, Tehsil Bhadra, District Hanumangarh (Raj.)

----Petitioner Versus

1. State Of Rajasthan, Through The Secretary, Department Of Rural And Development And Panchayati Raj, Government Of Rajasthan, Jaipur, Rajasthan.

2. Chief Executive Officer Cum Controller Of Examination, Zila Parishad, Dholpur, Rajasthan.

                                                                   ----Respondents


For Petitioner(s)            :    Mr. Inderjeet Yadav
For Respondent(s)            :



HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

07/10/2023

Learned counsel for the petitioner submits that the issue

raised in the present writ petition is squarely covered by judgment

in Namonarayan Sharma v. The State of Rajasthan & Ors. : D.B.

Special Appeal Writ No.908/2017, decided on 08.01.2020 at Jaipur

Bench, which judgment has been followed in Mithlesh Rajput v.

State of Rajasthan & Ors. : S.B.Civil Writ Petition No.12992/2020,

wherein it has been directed as under:-

"Without pronouncing upon petitioner's right, the present writ petition is disposed of with the direction to the petitioner to file a representation before the competent authority within a period of 15 days, alongwith the copy of the order instant and a photocopy/ web copy of the Division Bench judgment passed in Namonarayan Sharma's case (supra).

In case such representation is filed within a period of two weeks from today, the respondent shall

[2023:RJ-JD:33577] (2 of 2) [CW-15533/2023]

consider petitioner's case also, in accordance with enunciation made in Namonarayan Sharma's case (supra).

The stay application also stands disposed of."

In view of the submissions made, the present writ is also

disposed of with similar directions as given in the case of

Namonarayan Sharma (supra).

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 90-/AnilSingh/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter