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

Rajasthan Public Senior ... vs State Of Rajasthan ...
2023 Latest Caselaw 5099 Raj/2

Citation : 2023 Latest Caselaw 5099 Raj/2
Judgement Date : 20 September, 2023

Rajasthan High Court
Rajasthan Public Senior ... vs State Of Rajasthan ... on 20 September, 2023
Bench: Ganesh Ram Meena
[2023:RJ-JP:23854]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

              S.B. Civil Writ Petition No. 10551/2019

Shri Chandra Shekhar Vidhyapeeth Sansthan Higher Secondary
School,     Sujangarh,         District      Churu,       Through      Its   Secretary
Narendra Singh Son Of Shri Rajkumar Singh Aged About 36
Years, Resident Of Sujangarh, District Churu.
                                                                         ----Petitioner
                                         Versus
1.       State       Of    Rajasthan,          Through          Principal    Secretary,
         Secondary Education, Department Of School Education,
         Secretariat, Jaipur.
2.       Director Secondary Education, Directorate Of Secondary
         Education, Bikaner.
3.       District Education Officer, Secondary Education, Churu.
                                                                      ----Respondents

Connected With S.B. Civil Writ Petition No. 9877/2019 Sanskar Shikshan Sansthan, Danta, Sikar, Through Its President Taruna Wife Of Harsh Lamba, Aged 23 Years, Resident Of Ward No. 5 Ganpati Nagar, Jhunjhunu.

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary, Secondary Education, Department Of School Education, Secretariat, Jaipur.

2. Director Secondary Education, Directorate Of Secondary Education, Bikaner.

3. District Education Officer, Secondary Education, Sikar.

----Respondents S.B. Civil Writ Petition No. 10552/2019 G. R. Public Senior Secondary School, Ganpati Nagar, Jhunjhunu, Through Its Secretary Smt. Bhagwani Wife Of Shri Hoshiyar Singh, Aged About 50 Years, Resident Of Ganpati Nagar, Mandawa Road, Jhunjhunu(Raj.).

----Petitioner Versus

[2023:RJ-JP:23854] (2 of 3) [CW-10551/2019]

1. State Of Rajasthan, Through Principal Secretary, Secondary Education, Department Of School Education, Secretariat, Jaipur.

2. Director Secondary Education, Directorate Of Secondary Education, Bikaner.

3. District Education Officer, Secondary Education, Jhunjhunu.

----Respondents S.B. Civil Writ Petition No. 10553/2019 Sharswarti Sikshan Sansthan Senior Secondary School, Fatehpur Shekhawati, Sikar, Through Its Secretary, Sunil Kumar Son Of Shri Ram Lal Singh, Aged About 41 Years, Resident Of Dhandhan, Fatehapur, Sikar.

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary, Secondary Education, Department Of School Education, Secretariat, Jaipur.

2. Director Secondary Education, Directorate Of Secondary Education, Bikaner.

3. District Education Officer, Secondary Education, Sikar.

----Respondents S.B. Civil Writ Petition No. 10556/2019 Rajasthan Public Senior Secondary School, Bissau, Jhunjhunu, Through Its Secretary Mahesh Kumar Son Of Shri Bachna Ram, Aged About 45 Years, Resident Of Ward No. 13, Village Bissau, District Jhunjhunu(Raj.).

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary, Secondary Education, Department Of School Education, Secretariat, Jaipur.

2. Director Secondary Education, Directorate Of Secondary Education, Bikaner.

3. District Education Officer, Secondary Education, Jhunjhunu.

                                                                       ----Respondents


                                    [2023:RJ-JP:23854]                     (3 of 3)                    [CW-10551/2019]




                                   For Petitioner(s)           :     Mr. Anil Kumar
                                   For Respondent(s)           :



HON'BLE MR. JUSTICE GANESH RAM MEENA

Judgment / Order

20/09/2023

Counsel for the petitioners submits that the present writ

petitions have become infructuous.

In view of the statements made by counsel for the

petitioners, the present writ petitions are dismissed as having

become infructuous.

Since the main petitions have been dismissed, all other

pending applications, if any, also stand dismissed.

A copy of this order be placed in connected files.

(GANESH RAM MEENA),J

ARTI SHARMA /245-249

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