Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sayar Singh vs State Of Raj And Ors (2024:Rj-Jp:479)
2024 Latest Caselaw 29 Raj/2

Citation : 2024 Latest Caselaw 29 Raj/2
Judgement Date : 4 January, 2024

Rajasthan High Court

Sayar Singh vs State Of Raj And Ors (2024:Rj-Jp:479) on 4 January, 2024

Author: Ganesh Ram Meena

Bench: Ganesh Ram Meena

[2024:RJ-JP:479]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                   S.B. Civil Writ Petition No. 649/2004

 Babu Lal Balai son of Shri Ghaju Ram Balai, aged about 41
 years, resident of Village - Kalyanpura, post Jayampura, tehsil
 Sri Madhopur district Sikar (Rajasthan).
                                                                      ----Petitioner
                                      Versus
    1. State of Rajasthan through Secretary, Panchayati Raj
       Department, Government of Rajasthan, Secretariat, Jaipur.
    2. Zila Parishad, Sikar through its Chief Executive Officer.
    3. District Education Officer (Elementary), Sikar.
                                                                   ----Respondents

Connected With S.B. Civil Writ Petition No. 151/2004 Sayar Singh son of Shri Hanuman Ram aged about 40 years, resident of Village Bharni, Tehsil Sri Madhopur district Sikar

----Petitioner Versus

1. State of Rajasthan through Secretary, Panchayati Raj Department, Govt. of Rajasthan, Secretariat, Jaipur.

2. Zila Parishad, Sikar through its Chief Executive Officer.

3. District Education Officer (Elementary), Sikar.

----Respondents S.B. Civil Writ Petition No. 401/2004 Dhura Ram son of Shri Ganpat Ram, aged about 33 years, resident of Village - Akhawas, via Khatu Shyamji, Tehsil Srimadhopur, district Sikar (Rajasthan).

----Petitioner Versus

1. State of Rajasthan through Secretary, Panchayati Raj Department, Govt. of Rajasthan, Secretariat, Jaipur.

2. Zila Parishad, Sikar through its Chief Executive Officer.

3. District Education Officer (Elementary), Sikar.

----Respondents S.B. Civil Writ Petition No. 1565/2004 Suresh Kumar Samota son of Shri Bakashi Ramn Samota,

[2024:RJ-JP:479] (2 of 2) [CW-649/2004]

Resident of Villlage Jairampura, Tehsil Sri Madhopur, district Sikar.

----Petitioner Versus

1. State of Rajasthan through Secretary, Panchayati Raj Department, Govt. of Rajasthan, Secretariat, Jaipur.

2. Zila Parishad, Sikar through its Chief Executive Officer.

3. District Education Officer (Elementary), Sikar.

----Respondents

For Petitioner(s) : Mr. Arun Kumar Sharma For Respondent(s) : Mr. Parikshit Singh, Dy.GC

HON'BLE MR. JUSTICE GANESH RAM MEENA

Judgment / Order

04/01/2024

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 application/s, if any, also stands dismissed.

Registry is directed to place a copy of this order in each

connected files.

(GANESH RAM MEENA),J

DIVYA SAINI /92-95

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