Citation : 2025 Latest Caselaw 6349 Raj
Judgement Date : 3 February, 2025
[2025:RJ-JD:6411]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 2730/2025
Ishwar Lal Johiyala S/o Ram Krishna Johiyala, Aged About 38
Years, House No.6/91 Housing Board Shivaji Nagar Dungarpur
Rajasthan 314001.
----Petitioner
Versus
Director, Directorate Department Of Treasuries And Accounts,
Government Of Rajasthan, Jaipur.
----Respondent
For Petitioner(s) : Mr. Ripudaman Singh.
For Respondent(s) : Mr. Mahaveer Bishnoi, AAG assisted
by Mr. HS Chundawat.
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral)
03/02/2025
1. Petitioner herein, working as Assistant Accounts Officer,
seeks quashing of order dated 15.01.2025, vide which he has
been transferred from Dungarpur to Pratapgarh.
2. In view of the detailed order dated 28.01.2025 passed in
S.B. Civil Writ Petition No.1775/2025 (Devendra Choudhary Vs.
State of Rajasthan & Ors.), no fresh adjudication is warranted.
3. The instant petition is disposed of in same terms as the
judgment rendered in Devendra Choudhary ibid. Reasons and
discussion recorded therein be read part and parcel of instant
order.
(ARUN MONGA),J 133-/Jitender/Rmathur
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!