Citation : 2024 Latest Caselaw 6334 Raj/2
Judgement Date : 19 October, 2024
[2024:RJ-JP:43938]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 15685/2018
Arun Sharma S/o Shri Surya Prakash Sharma, Aged About 20
Years, R/o Village And Post Namana, Tehsil And District
Bund(Rajasthan)
----Petitioner
Versus
1. State Of Rajasthan Through Principal Secretary, Medical
And Health Department, Government Secretariat, Govt.
Of Rajasthan, Jaipur
2. Director, Medical And Health Department, Govt. Of
Rajasthan, Swasthya Bhawan, Tilak Marg, C-Scheme,
Jaipur
3. Additional Director (Adm.) Medical And Health
Department, Govt. Of Rajasthan, Swasthya Bhawan, Tilak
Marg, C-Scheme, Jaipur
4. R.N.T. Medical College (Para Medical), Udaipur, Rajasthan
Through Principal, Udaipur
----Respondents
For Petitioner(s) : Mr. Rajveer Gurjar For Respondent(s) : Mr. Vigyan Shah, AAG with Mr. Rohit Tiwari, Assistant GC
HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL Judgment / Order 19/10/2024
Learned counsels for the respective parties submit that the
issue involved herein is no more res integra and stands resolved
by a Division Bench judgment of this Court dated 24.04.2020
passed in the case of The State of Rajasthan & Ors. Vs. Zaiba
& Ors.: D.B. Spl. Appl. Writ No.252/2019, whereby, identical
writ petition has been dismissed. They, therefore, pray for
dismissal of the instant writ petition in terms thereof.
Accordingly, this writ petition is also dismissed. Pending
application(s), if any, also stands disposed of.
(MAHENDAR KUMAR GOYAL),J
Manish/59
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!