Citation : 2024 Latest Caselaw 8402 Raj
Judgement Date : 23 September, 2024
[2024:RJ-JD:39598]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 16039/2024
Smt. Daljeet Kaur W/o Shri Daljit Singh, Aged About 52 Years,
R/o House No. B26, Ward No. 10, Near Shaheed Madanlal
Dhingra Park, Kunjvihar Vistaar, District Sri Ganganagar.
----Petitioner
Versus
1. State Of Rajasthan, Through The Secretary, Department
Of Education, Government Of Rajasthan, Jaipur,
Rajasthan.
2. The Director, Secondary Education, Bikaner, District
Bikaner, Rajasthan.
3. The Joint Director, School Education, Bikaner Division,
Bikaner.
4. The District Education Officer (Headquarter), Secondary
Education, Sri Ganganagar.
----Respondents
For Petitioner(s) : Mr. Vishal Jangid
HON'BLE MR. JUSTICE FARJAND ALI
Order
23/09/2024
1. Learned counsel for the petitioner submits that the
controversy involved in the present case is squarely covered by an
order dated 16.07.2014 rendered by a Coordinate Bench of this
Court at Jaipur Bench in the case of Manoj Khandelwal & Ors.
Vs. State of Rajasthan & Ors. (S.B. Civil Writ Petition
No.7283/2014).
2. Learned counsel for the petitioner, therefore, prays that
the petitioner may be permitted to file a detailed representation
before the competent authorities for redressal of her grievances.
[2024:RJ-JD:39598] (2 of 2) [CW-16039/2024]
3. In view of the above, the present writ petition is disposed
of with liberty to the petitioner to file a representation to the
competent authorities of the department and the competent
authorities of the department are directed to decide the same
within a period of four weeks from the date of receipt of such
representation; and if the case of the petitioner falls within the
purview of the law laid down by this Court in the case of Manoj
Khandelwal (supra); the same shall be decided in terms of the
judgment above.
4. The order has been passed based on the submissions
made in the petition, the respondents would be free to examine
the veracity of the submissions made in the petition and only in
case the averments made therein are found to be correct, the
petitioner would be entitled to the relief sought.
5. Stay application also stands disposed of, accordingly.
(FARJAND ALI),J
Abhishek Kumar S.No.224
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!