Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amiri Lal Son Of Shri Kishan Lal vs State Of Rajasthan (2024:Rj-Jp:2287)
2024 Latest Caselaw 240 Raj/2

Citation : 2024 Latest Caselaw 240 Raj/2
Judgement Date : 12 January, 2024

Rajasthan High Court

Amiri Lal Son Of Shri Kishan Lal vs State Of Rajasthan (2024:Rj-Jp:2287) on 12 January, 2024

Author: Ganesh Ram Meena

Bench: Ganesh Ram Meena

[2024:RJ-JP:2287]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

               S.B. Civil Writ Petition No. 486/2024

Amiri Lal Son Of Shri Kishan Lal, Aged About 67 Years, Resident
Of Gram Post Amoli, Tehsil Weir, District Bharatpur (Raj.)
                                                                        ----Petitioner
                                        Versus
1.       State Of Rajasthan, Through Principal Secretary, Medical
         And    Health     Department,           Government           Of     Rajasthan,
         Secretariat, Jaipur.
2.       Principal Secretary, Department Of Finance, Government
         Of Rajasthan, Secretariat, Jaipur.
3.       District Ayurvedic Officer, Bharatpur.
4.       Deputy       Director,         Ayurvedic        Department,           Division
         Bharatpur.
5.       Director, Directorate Of Pension And Pensioners Welfare,
         Rajasthan, Jyoti Nagar, Jaipur.
6.       Ayurvedic       Officer,       Rajkiya       Ayurvedic        Aushdhalaya,
         Jagjeevanpur, Bharatpur (Raj.)
                                                                     ----Respondents


For Petitioner(s)             :    Mr. Kailash Chand Katara
For Respondent(s)             :



           HON'BLE MR. JUSTICE GANESH RAM MEENA

                              Judgment / Order

12/01/2024

1.    Learned       counsel       for   the    petitioner          submits    that   the

controversy involved in the present petition is squarely covered by

the judgment of Division Bench in the case of "Ramesh Chander

Gupta vs. State of Rajasthan & Ors." in D.B. Civil Writ

Petition     No.2800/2021               and    other       connected          matters,

decided on 17.10.2023.




                       (Downloaded on 28/01/2024 at 07:47:30 PM)
 [2024:RJ-JP:2287]                     (2 of 3)                       [CW-486/2024]



2.    In these circumstances, learned counsel for the petitioner

seeks liberty to approach the respondents by way of filing a

representation for redressal of his grievance in the light of

judgment rendered by this Court in the case of Ramesh Chander

Gupta (supra).

3. In the case of Ramesh Chander Gupta (supra), Division

Bench of this Court inter-alia while referring to orders passed in

Union of India & Ors. vs. Manohar Lal & Ors.: D.B. Civil Writ

Petition No.5445/2022, decided on 07.08.2023 & the

Commissioner, Kendriya Vidyalaya Sangathan & Anr. vs.

Ram Karan Bhakar & Ors.: D.B. Civil Writ Petition

No.4139/2022 as well as judgment of Hon'ble Supreme

Court in the case of The Director (Admn. and HR) KPTCL &

Ors. vs. C.P. Mundinamani & Ors.: 2023 SCC online SC 401

has passed the following directions:-

"It is also brought to the notice of this Court that Special Leave Petition (C) No.3420/2023 and Special Leave Petition (C) No.1001/2023 have also been disposed off on 19.05.2023. A copy of orders dated 11.04.2023 and 19.05.2023 passed by Hon'ble Supreme Court have also been placed on record. Therefore, the present petitions are also disposed off on the same terms with direction to the respondents to consider the claim of the petitioners and pass appropriate orders and other consequential benefits as per their entitlement. Whatever amount is found payable be also released within a period of one month. Accordingly, the present petitions are disposed of."

4. Ordered accordingly.

5. In the event of filing a representation by the petitioner, the

respondents shall consider the claim of the petitioner and pass an

appropriate order in accordance with law and the observations

made in case of Ramesh Chander Gupta (supra).

[2024:RJ-JP:2287] (3 of 3) [CW-486/2024]

6. The order has been passed on the submissions made by the

learned counsel for the petitioner and the averments made in the

writ petition. The respondents would be at liberty to examine the

veracity of the submissions made in the writ petition in the light of

the observations made by the Division Bench of this Court in the

case of Ramesh Chander Gupta (supra), and only in case the

averments made therein are found to be correct, the petitioner be

extended the relief as prayed, with consequential benefits as

ordered in the case of Ramesh Chander Gupta (supra).

7. The present writ petition is accordingly, disposed of.

8. Since the main petition has been disposed of, all pending

applications, if any, also stand disposed of.

(GANESH RAM MEENA),J

ARTI SHARMA /73

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 : MAIMS

 
 
Latestlaws Newsletter