Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Champa Dadhich vs State Of Rajasthan (2025:Rj-Jd:17893)
2025 Latest Caselaw 11198 Raj

Citation : 2025 Latest Caselaw 11198 Raj
Judgement Date : 7 April, 2025

Rajasthan High Court - Jodhpur

Champa Dadhich vs State Of Rajasthan (2025:Rj-Jd:17893) on 7 April, 2025

[2025:RJ-JD:17893]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR

                   S.B. Civil Writ Petition No. 4581/2025

Champa Dadhich W/o Neeraj Tiwari, Aged About 39 Years, R/o
Bad Mandir Ke Pass, Sadar Bazar, Mandal, Bhilwara.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Medical And Health, Secretariat, Jaipur.
2.       Director        (Non-Gazetted)-Cum-Additional                     Director
         (Administration), Medical And Health Services, Tilak Marg,
         Jaipur.
3.       Chief Medical And Health Officer, Bhilwara, Rajasthan.
4.       Block Chief Medical And Health Officer, District Bhilwara,
         Rajasthan.
5.       Principal Secretary, Department Of Rural Development
         And Panchayati Raj, Rajasthan, Jaipur.
6.       Superinatant, Mahatma Ghandhi Hospital, Jodhpur.
                                                                   ----Respondents


For Petitioner(s)           :     Mr. M.S. Godara
For Respondent(s)           :     Mr. Tanuj Jain for
                                  Mr. Mukesh Dave, A.G.C.



               HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral)

07/04/2025

1. Petitioner herein, serving as Nursing Officer, seeks quashing

of an order dated 15.01.2025 (Annex.1) vide which he was

transferred from Bhilwara to Jodhpur (250 kms. away).

2. Matter being similar as was in S.B. Civil Writ Petition

No.3804/2024 (Rajesh Sharma Vs. State of Rajasthan & Ors.), the

present petition is also dismissed as per Appendix 'B' of judgment,

[2025:RJ-JD:17893] (2 of 2) [CW-4581/2025]

ibid. The reasons for dismissal stated in the aforesaid judgment

shall be treated as part and parcel of this order.

3. All pending application(s), if any, stand disposed of.

(ARUN MONGA),J 218-SP/skm/-

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 : MAIMS

 
 
Latestlaws Newsletter