Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subash Chandra vs State Of Rajasthan (2024:Rj-Jd:43182)
2024 Latest Caselaw 9297 Raj

Citation : 2024 Latest Caselaw 9297 Raj
Judgement Date : 22 October, 2024

Rajasthan High Court - Jodhpur

Subash Chandra vs State Of Rajasthan (2024:Rj-Jd:43182) on 22 October, 2024

Author: Farjand Ali

Bench: Farjand Ali

[2024:RJ-JD:43182]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 14634/2024

Subash Chandra S/o Omprakash, Aged About 40 Years, R/o
Ward No. 4, 17 Hanumangarh (Rural), Tehsil And District
Hanumangarh          At      Present        Land       Record         Inspector   Under
Suspension, Headquarter At Nokha
                                                                          ----Petitioner
                                         Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Revenue, Secretariat, Jaipur, Rajasthan.
2.       The Distict Collector (Land Record), Bikaner, Rajasthan.
3.       Sub Divisional Officer, Chhatargarh, District Bikaner.
4.       The Tehsildar, Land Record, Chhatargarh, District Bikaner.
5.       Board Of Revenue, Ajmer, Through Its Chairman.
                                                                       ----Respondents


For Petitioner(s)              :     Mr. CS Kotwani
For Respondent(s)              :     Mr. SR Paliwal, GC



                HON'BLE MR. JUSTICE FARJAND ALI

Order

22/10/2024

1. The instant writ petition has been filed by the petitioner

being aggrieved by the order dated 11.03.2024 (Anneuxre-6)

passed by the respondent No.2, whereby the petitioner was

directed to be kept under suspension.

2. Learned counsel for the petitioner submits that as per the

judgment rendered by the Hon'ble Supreme Court of India in the

case of Ajay Kumar Choudhary Vs. Union of India Through

Its Secretary & Anr. reported in (2015) 7 SCC 291 as well as

the order dated 25.05.2022 passed by the Division Bench of this

Court at Jaipur Bench in the case of Jahagir Ali Khan Vs. The

[2024:RJ-JD:43182] (2 of 2) [CW-14634/2024]

State of Rajasthan & Anr. (D.B. Civil Special Appeal Writ

No.662/2022), no employee can be kept under suspension for

indefinite period. It is further submitted that now six months have

been lapsed, however, no review order has been passed.

3. In this view of the matter, this writ petition is disposed of

with a direction to the competent authority to review the

suspension order dated 11.03.2024 (Anneuxre-6) strictly in

accordance with the law laid down by the Hon'ble Supreme Court

as well as the Division Bench of this Court in the cases of Ajay

Kumar Choudhary (supra) and Jahagir Ali Khan (supra)

respectively within a period of 15 days after receipt of a copy of

this order.

4. Needless to say that the petitioner would be at liberty to

approach this Court again in case an order is passed avers to his

interest.

5. Stay petition also stands disposed of.

(FARJAND ALI),J 14-Samvedana/-

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