Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Rathore vs The State Of Rajasthan ...
2024 Latest Caselaw 9275 Raj

Citation : 2024 Latest Caselaw 9275 Raj
Judgement Date : 22 October, 2024

Rajasthan High Court - Jodhpur

Narendra Rathore vs The State Of Rajasthan ... on 22 October, 2024

Author: Vinit Kumar Mathur

Bench: Vinit Kumar Mathur

[2024:RJ-JD:43194]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 16953/2024

Ramlal S/o Lalu Baba, Aged About 35 Years, Resident Of Damgar
Colony, Banswara, Rajasthan.
                                                                         ----Petitioner
                                         Versus
1.       The    State      Of       Rajasthan,       Through          The     Secretary,
         Department Of Local Self Government, Secretariat, Jaipur.
2.       The Commissioner, Municipal Council, District Banswara,
         Rajasthan.
                                                                      ----Respondents
                                   Connected With
                S.B. Civil Writ Petition No. 16984/2024
Narendra Rathore S/o Mangilal Rathore, Aged About 35 Years,
Baba Colony, Behind Vinod Taukij, Banswara, Rajasthan.
                                                                         ----Petitioner
                                         Versus
1.       The    State      Of       Rajasthan,       Through          The     Secretary,
         Department Of Local Self Government, Secretariat, Jaipur.
2.       The Commissioner, Municipal Council District Banswara,
         Rajasthan.
                                                                      ----Respondents


For Petitioner(s)              :    Mr. Sanjay Raj Pandit
For Respondent(s)              :    Mr. P.R. Mehta



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

22/10/2024

1. Learned counsel for the petitioner submits that the

controversy involved in the present cases is squarely covered by

judgment rendered by this Court in S.B. Civil Writ Petition

[2024:RJ-JD:43194] (2 of 2) [CW-16953/2024]

No.13292/2020:"Payal vs. State of Rajasthan & Anr." and

other connected matters decided on 02.08.2024.

2. Learned counsel for the respondents is not in a position to

refute the submissions made by counsel for the petitioner.

3. In view of the submissions made above, the present writ

petitions are allowed terms of the judgment rendered by this

Court in the case of Payal (supra).

4. Stay petition as well as other pending applications, if any,

shall also stand disposed of.

(VINIT KUMAR MATHUR),J 40 & 42-/Arun P/-

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