Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Brijrani Saini vs State Rural Develp And Panchayati Ors ...
2024 Latest Caselaw 6283 Raj/2

Citation : 2024 Latest Caselaw 6283 Raj/2
Judgement Date : 25 October, 2024

Rajasthan High Court

Brijrani Saini vs State Rural Develp And Panchayati Ors ... on 25 October, 2024

Author: Mahendar Kumar Goyal

Bench: Mahendar Kumar Goyal

[2024:RJ-JP:45036]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                 S.B. Civil Writ Petition No. 20279/2017

Brijrani Saini D/o Shri Brijmohan Saini, aged about 40 years, R/o
Near Aradhna School, Sanjay Nagar, Bharatpur Rajasthan.
                                                                     ----Petitioner
                                     Versus
1.       State    Of    Rajasthan Through   Secretary,   Rural
         Development And Panchayati Raj Department, Panchayati
         Raj, Government Secretariat, Jaipur, Government
         Secretariat, Jaipur.
2.       Director, Secondary Education, Bikaner.
3.       CEO, Zila Parishad, Alwar.
4.       Regional Director, National Council For Teacher Education,
         4th Floor, Jeevan Nidhi-II, LIC Building, Ambedkar Circle,
         Bhawani Singh Marg, Jaipur.
                                                                  ----Respondents

Connected With S.B. Civil Writ Petition No. 18452/2017 Sheela Saini W/o Late Shri Jagdish D/o Dhanna Lal, aged about 37 years, R/o 52, Bank Colony, Alwar, Rajasthan.

----Petitioner Versus

1. State Of Rajasthan Through Secretary, Rural Development And Panchayati Raj Department, Panchayati Raj, Government Secretariat, Jaipur, Government Secretariat, Jaipur.

2. Director, Secondary Education, Bikaner.

3. CEO, Zila Parishad, Alwar.

4. Regional Director, National Council For Teacher Education, 4th Floor, Jeevan Nidhi-II, LIC Building, Ambedkar Circle, Bhawani Singh Marg, Jaipur.

----Respondents

For Petitioner(s) : Mr. M.S. Raghav with Mr. Vishwas Saini For Respondent(s) : Mr. Kapil Prakash Mathur, AAG with Ms. Sara Parveen

HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL

Judgment / Order

25/10/2024

[2024:RJ-JP:45036] (2 of 2) [CW-20279/2017]

Learned counsels for the respective parties submit that the

controversy involved herein is no more res integra and stands

resolved by a Division Bench judgment of this Court at Principal

Seat, Jodhpur passed in the case of Bharti Upadhayay versus

versus The State of Rajasthan & Ors.: DB Special Appeal

Writ No.1122/2017 decided on 10.08.2018. They, therefore,

pray that these writ petitions may also be disposed of in similar

terms.

Ordered accordingly.

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

(MAHENDAR KUMAR GOYAL),J

Manish/15-16

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