Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indu Bala Mathur vs State Of Rajasthan (2024:Rj-Jd:24626)
2024 Latest Caselaw 4833 Raj

Citation : 2024 Latest Caselaw 4833 Raj
Judgement Date : 29 May, 2024

Rajasthan High Court - Jodhpur

Indu Bala Mathur vs State Of Rajasthan (2024:Rj-Jd:24626) on 29 May, 2024

[2024:RJ-JD:24626]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 8961/2024

Indu Bala Mathur W/o Shri Subhash Chandra, Aged About 63
Years, R/o Fulad Road, Ranawas, Tehsil Marwar Junction, District
Pali, Rajasthan
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Principle Secretary, Medical
         Health And Family Welfare Department, Government Of
         Rajasthan, Jaipur.
2.       The    Director,       Medical    Health       And      Family   Welfare
         Department, Swasthya Bhawan, Jaipur, Rajasthan.
3.       Chief Medical And Health Officer (Cmho), Pali, Rajasthan.
4.       Block Chief Medical And Health Officer (Bcmo), Kharchi,
         Pali
5.       The Secretary, Department Of Finance, Government Of
         Rajasthan, Jaipur.
6.       Director, Directorate Of Pension And Pensioners Welfare
         Department, Government Of Rajasthan, Jaipur.
                                                                 ----Respondents


For Petitioner(s)           :     Mr. Pankaj Choudhary
For Respondent(s)           :



                HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral)

29/05/2024

1. At the outset, it is submitted by learned counsel for the petitioner that the issue raised in the present writ petition is covered by an order passed by this Court in case of Vijay Singh v. State of Rajasthan & Ors.: S.B. Civil Writ Petition No.21/2020, decided on 21.07.2023. He submits that the respondents may be directed to consider the representation of the petitioner in light of the aforesaid judgment.

[2024:RJ-JD:24626] (2 of 2) [CW-8961/2024]

2. In view of the submissions made, without commenting on the merits of the case, the petition filed by the petitioner is disposed of with a direction to the competent authority to decide the representation of the petitioner, in accordance with law, keeping in view the observations made in the case of Vijay Singh (supra), as expeditiously as possible.

3. Pending application(s), if any, also stand disposed of.

(ARUN MONGA),J 32-AK Chouhan/-

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 Newsletter