Citation : 2023 Latest Caselaw 7463 Raj
Judgement Date : 20 September, 2023
[2023:RJ-JD:30923] (1 of 2) [CW-14663/2023]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 14663/2023
1. Suman W/o Mukesh Jawa, Aged About 33 Years, Resident Of Ramdev Mandir Ke Pass, Valmiki Basti, Badi Guwad, Bikaner.
2. Lucky Gharu W/o Pawan Timoli, Aged About 29 Years, Resident Of Plot No. 120, Pareek Mohalla, Sirsi, Jaipur.
3. Kanta W/o Suraj Mal, Aged About 34 Years, Resident Of Ward No. 23, Harijan Basti, Dev Nagar, Bikaner.
4. Prerna Chouhan W/o Ajay Chouhan, Aged About 36 Years, Resident Of Near Hanuman Mandir, Valmiki Basti, Shiv Badi, Bikaner.
5. Rajni W/o Vijay Jawa, Aged About 33 Years, Resident Of Valmiki Basti, Badi Guwad, Ward No. 53, Bikaner.
----Petitioners Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Local Self Government, Secretariat, Jaipur.
2. Commissioner, Nagar Nigam, Bikaner, District Bikaner, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Sanjay Raj Pandit
For Respondent(s) : ----
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
20/09/2023
1. Learned counsel for the petitioners seeks permission to
withdraw the present petition in light of the directions given by the
Division Bench of this Court vide its order dated 09.08.2019
rendered in DB Special Appeal No.1733/2018 : Virendra
Kumar & Ors. Vs. State of Rajasthan & Anr.
[2023:RJ-JD:30923] (2 of 2) [CW-14663/2023]
2. Permission granted.
3. The present petition is permitted to be withdrawn.
4. The petitioners would be free to file a representation before
the respondents within a period of two weeks from today.
5. In case, the representation is so addressed along with a
certified copy of the order instant, the respondents shall consider
petitioners' grievance in accordance with law including the
judgment passed by Division Bench in the case of Virendra Kumar
(supra).
6. It is made clear that aforesaid direction to decide the
representation has been issued only with a view to ensure
expeditious redressal of petitioners' grievance. The same may not
be construed to be an order to decide the representation in a
particular manner.
7. The writ petition so also stay application stand dismissed
accordingly.
8. 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
petitioners would be entitled to the relief.
(VINIT KUMAR MATHUR),J 443-SanjayS/-
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!