Citation : 2025 Latest Caselaw 6492 Raj
Judgement Date : 4 February, 2025
[2025:RJ-JD:6792]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 2790/2025
Mahaveer Jat S/o Sitaram Jat, Aged About 34 Years, Resident Of
Gol Bonli District Sawai Madhopur
----Petitioner
Versus
1. The State Of Rajasthan, Through The Secretary
Department Of Panchayati Raj Government Of Rajasthan,
Jaipur
2. The Director, Panchayati Raj Department Jaipur
3. The Chief Executive Officer, Zila Parishad Kota
----Respondents
Connected with
Writ Petition Nos.2276/2025, 2777/2025, 2780/2025,
2784/2025, 2884/2025, 2978/2025, 3016/2025
For Petitioner(s) : Mr. Sushil Solanki
Mr. PS Rathore
Mr. DS Sodha
Mr JS Bhaleria
For Respondent(s) : Mr. IR Choudhary-AAG
HON'BLE MR. JUSTICE ARUN MONGA
Order 04/02/2025
1. Matters being absolutely same on all four squares, as was in S.B. Civil Writ Petition No.1311/2025, the aforesaid bunch of petitions are also disposed of in same terms, for detailed reasons / discussion, see order / judgment dated 23.01.2025 passed therein.
2. Accordingly, impugned transfer orders qua the petitioners are quashed with liberty to pass fresh orders.
3. All pending applications are disposed of accordingly.
(ARUN MONGA),J 25-5-17-19-21-60-89-105-Love/-
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!