Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Imilal Rojh vs State Of Rajasthan
2025 Latest Caselaw 6543 Raj

Citation : 2025 Latest Caselaw 6543 Raj
Judgement Date : 5 February, 2025

Rajasthan High Court - Jodhpur

Imilal Rojh vs State Of Rajasthan on 5 February, 2025

[2025:RJ-JD:7754]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 3804/2024

Rajesh Sharma S/o Shri Ramesh Chandra Sharma, Aged About
48   Years,    R/o       3/353/      Rajasthan         Housing       Board    Colony,
Goverdhan Vilas, Sector 14, Saweena (Rural), Po Udaipur H
Magri, District Udaipur, Rajasthan.
                                                                        ----Petitioner
                                       Versus
1.        State     Of     Rajasthan,         Through         Principal    Secretary,
          Panchayati Raj Department, Government Of Rajasthan,
          Jaipur
2.        Principal Secretary, Women And Child Development
          Department, Government Of Rajasthan, Jaipur.
3.        Director,      Integrated         Child       Development          Services,
          Rajasthan, Women And Child Development Department,
          Jaipur.
4.        Additional Director (Administration), Integrated Child
          Development Services, Rajasthan, Women And Child
          Development Department, Jaipur.
5.        Deputy         Director,       Integrated          Child     Development
          Services, Rajasthan, Women And Child Development
          Department, Udaipur.
                                                                     ----Respondents
                    Along with connected matters


For Petitioner(s)              :     Mr. Mukesh Rajpurohit, Mr. R.S.
                                     Choudhary, Mr. Rishabh Tayal, Mr.
                                     Yashpal Khileree, Mr. Manoj Bohra, Mr.
                                     R.C. Joshi, Mr. Kshitij Vyas, Mr.
                                     Deepak Nehra, Mr. Narpat Singh, Mr.
                                     Manish Patel, Mr. Vikas Bijarnia, Mr.
                                     Sushil Solanki, Mr. Ripudaman Singh,
                                     Mr. A.D. Ujjwal, Mr. Kapil Purohit, Mr.
                                     Manoj Kumar, Mr. D.K. Ojha, Mr.G.R.
                                     Bhari, Mr. O.P. Sangwa, Mr. D.K.
                                     Godara, Mr. R.S. Champawat, Mr.
                                     Pankaj Kumar Gupta, Mr. Shankar
                                     Dayal, Mr. Bharat Shrimali, Mr. Rajat
                                     Arora, Mr. Ashok Singh, Mr. Sandeep
                                     Kalwania, Mr. V.S. Bhawla, Mr. R.P.
                                     Singaria, Mr. Vivek Firoda, Mr. J.S.

                         (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                  (2of 17)                     [CW-3804/2024]


                               Bhaleria, Mr. Kunal Upadhyay,
                               Mr. K.R. Saharan, Mr. Jogendra Singh,
                               Mr. Pradeep Kumar Paliwal, Mr.
                               Manjeet Godara, Mr. Vinod Jhajharia,
                               Mr. Hapu Ram, Mr. H.S. Sidhu, Ms.
                               Tanya Mehta, Mr. B.R. Chahar, Dr.
                               Rohit Kaswan, Mr. R.C. Bishnoi, Mr.
                               P.K. Rawla and Mr. S.S. Choudhary.
For Respondent(s)         :    Mr. N.S. Rajpurohit, AAG with
                               Mr. Deepak Bora, AGC & Ms. Rakhi
                               Choudhary
                               Mr. I.R. Choudhary, AAG with
                               Mr. Pawan Bharti
                               Dr. Praveen Khandelwal, AAG with
                               Ms. Yashvi Khandelwal
                               Mr. Mukesh Dave, AGC with
                               Mr. Tanuj Jain
                               Mr. Subhash Choudhary
                               Mr. Nitesh Mathur
                               Mr. Kuldeep Vaishnav


               HON'BLE MR. JUSTICE ARUN MONGA

                              Order (Oral)

05/02/2025

1.    Vide 73rd Amendment to the Constitution of India, the

Panchayati Raj Institution was significantly empowered by bringing

29 vital departments, as listed in the 11th Schedule, under its

jurisdiction. In furtherance of the said constitutional mandate, the

Rural Development and Panchayati Raj Department, Rajasthan

took an administrative decision to transfer certain activities,

including financial resources and personnel, from the earlier

respective departments to the Panchayati Raj Department. For

smooth devolution of power, the State of Rajasthan also enacted

the Rajasthan Panchayati Raj (Transferred Activities) Rules, 2011,

envisaging legal framework governing the transfer of State

Government employees. Notably, Rule 8 of these rules explicitly

stipulates the mode and manner of the transfer of employees.


                    (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                    (3of 17)                     [CW-3804/2024]


2.    In all the petitions, as per Appendix A, B and C of the instant

order, common assertion is that not only the transfers of

petitioners are in mechanical exercise of mind but also in blatant

non-compliance of applicable Rules. Facts of individual cases are

thus not being gone into, as what is under challenge herein

simplicitor is the procedure, legality and the administrative

propriety of the transfers/postings of the petitioners. Vide this

common order, all the Appendix [(A) to (C)], ibid are being

disposed of as similar issues are involved therein.

3. First and foremost, reference may be had to Rajasthan

Panchayati Raj (Transferred Activities) Rules, 2011 (for short 2011

Rules), in particular Rule 8 thereof, which reads as under:-

      "8. Transfer -
      Transfer of such transferred employees shall be made under the
      transfer policy and directions issued by the State Government
      from time to time, by:-

      i.     the Administration and Establishment Committee of the
             Panchayat Samiti concerned within the same Panchayat
             Samiti.

      ii.    the Administration Establishment Committee of the Zila
             Parisad concerned from one Panchayat Samiti to
             another Panchayat Samiti within the same District.

      iii.   the department concerned from one district to another
             district with the consent of the Panchayati Raj
             Department."

      Non compliance of sub rule (ii) and/or (iii), ibid is complained

by the petitioners.


4.    Some of the petitioners also allege violation of Rule 31 of the

Rajasthan Scheduled Areas Subordinate, Ministerial and Class-IV

Service (Recruitment and other Service Conditions) Rules, 2014




                      (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                    (4of 17)                     [CW-3804/2024]


(2014    Rules). The said rule, for ready reference,                   is   also

reproduced hereinbelow:-

      "31. Appointment to the service.-
      Appointment to post(s) in the Service by direct recruitment or by
      promotion, as the case may be, shall be made by the Appointing
      Authority on occurrence of substantive vacancies from the
      candidates selected under rule 25 in order of merit and by
      promotion from the persons selected under rule 29 of these
      rules. The persons so appointed shall be transferable from one
      place to the other within the Scheduled Areas irrespective of the
      place of appointment taking the entire Scheduled Area as a Unit
      i.e. the entire Scheduled Area shall be the closed cadre. When a
      person so appointed cannot be transferred out side this closed
      cadre in any capacity which also includes deputation & reverse
      deputation."

5.    Effectively thus, the bunch of petitions herein can be

segregated into three categories, i.e.:-

      (A)    Those, where the petitioners (Appendix-A) are
             aggrieved by alleged violation of Rule 8 (ii) of the Rules
             of 2011, ibid contending that the District Establishment
             Committee of the ZilaSamiti has not passed the order
             while transferring them from one Panchayat Samiti to
             another within the same District.

      (B)    Where (Appendix-B) petitioners are aggrieved with
             alleged violation of Rule 8(iii) of the Rules of 2011, ibid,
             stating that consent of Panachayati Raj department has
             not been taken.

      (C)    Where, apart from alleged violation of Rule 8 of the
             Rules of 2011, transfers have been carried out either
             from TSP Area to Non-TSP Area or vice versa averring
             non compliance of Rule 31 of the Rules of 2014.
             (Appendix-C).


6.    First category of petitioners pertain to Rule 8(ii). A perusal of

the transfer orders clearly reveals that the same have been

passed by an authority, who lacks the administrative competence.

Rule 8(ii) of the Rules of 2011, in no uncertain terms, states that


                      (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                  (5of 17)                     [CW-3804/2024]


in case of transfer of an employee from one Panchayat Samiti to

another Panchayat Samiti within the same district, the authority

competent to pass such an order is District Establishment

Committee of Zilla Prishad. There is no quibble about the

proposition that sub rule (ii) is mandatory in nature. None has

argued that interpretation of Sub Rule (ii) is to be such that it is

directory and nor, in any case, that is the position in law, as is

borne out from the bare reading of the Rule, ibid.

7.    As an upshot, the impugned transfer orders in the bunch of

petitions in Appendix (A) have since concededly not been passed

by respective District Establishment Committees, the same are set

aside. Liberty is however given to the respondents to pass fresh

orders by complying with the statutory mandate, if administrative

exigency so warrants.

8.    Adverting now to the second category of the petitioners as

per Appendix-B i.e. the ones who are alleging violation of Rule

8(iii) of the Rules of 2011, i.e., no consent from the Panchayati Raj

Department has been obtained. Argument in unison, by all the

learned counsel representing the petitioners, is that consent so

envisaged has to be prior and in writing. Lack thereof, vitiates the

transfer orders and, therefore, same ought to be set aside.

9.    In fact, at the very out set, it is pertinent to note that the

aforesaid controversy is no more res integra. Suffice it would be

reproduce relevant extract of judgment rendered by a Division

Bench of this Court in the case of State Of Rajasthan Versus

Rekha Kumari : D.B. Spl. Appl. Writ No. 284/2022, decided

on 17.08.2022:-

                    (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                    (6of 17)                     [CW-3804/2024]


      "6. It is noteworthy from the affidavit that as per the
      distribution of Departments amongst the Cabinet of Ministers,
      Shri Parsadi Lal Meena, the Minister for Medical and Health
      Services, Government of Rajasthan has been given independent
      charge of Medical and Health Services under the Panchayati
      Raj Department.
      7.      After obtaining legal opinion and referring to the
      Division Bench judgment in the case of Mool Shankar (supra),
      the file was moved for grant of ex-post facto sanction to validate
      the transfer orders passed earlier by the Medical and Health
      Department. The Departmental officers proposed issuance of
      expost facto sanction and the Minister Shri Meena has
      approved the said proposal on 21.03.2022.
      8.      As a consequence of the above development, we are of the
      view that the Panchayati Raj Department has lawfully granted
      ex-post facto sanction as per the requirement of Rule 8 of the
      Rules of 2011 to validate the questioned transfer orders.
      9.      It was the fervent contention of the learned counsel for
      the respondent employees that ex-post facto consent does not
      relate to the transfer orders at hand because the date mentioned
      in the office note is 22.11.2021. This contention is not tenable
      for the simple reason that this date refers to the distribution of
      departments amongst the Ministers, whereby independent
      charge of Medical and Health Services coming under the
      purview of Panchayati Raj Department was assigned to Shri
      Parsadi Lal Meena, the Minister for Medical and Health
      Services. As is evident from the note-sheets annexed with the
      additional affidavit, both the Departments have concurred on
      the transfers, which are subject matter of challenge in this
      litigation. The action so taken is compliant of the view taken by
      the Division Bench in the case of Mool Shankar (supra) and
      hence, the requirement of consent of the Panchayati Raj
      Department for effecting transfers of the transferred employees
      of the Panchayati Raj Department has been satisfied."
      (emphasis supplied)

      Significantly, what has thus been held is that once the

consent of Panhayati Raj department is there, be it pre or post ex

facto, the requirement of compliance of Rule 8(iii) stands satisfied.

10.   Similar opinion has recently been further enunciated by in

the case of State Of Rajasthan Vs. Aakashdeep Poonia :D.B.

Spl. Appl. Writ No. 799/2024, decided on 20.09.2024, wherein

                      (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                    (7of 17)                     [CW-3804/2024]


speaking for the Division Bench, my learned brother Shree

Chandrashekhar, J. observed/held as under:-

      "4. In our opinion, the apprehension expressed by the learned
      Additional Advocate General is unfounded. This has never
      been in the realm of any doubt that a decision by the Court
      governs the parties to the litigation except in very exceptional
      kind of cases where the Court itself directed extending benefits
      to similarly situated persons. In our opinion, the observations
      made by the learned Single Judge regarding post facto
      approval dated 16th March 2024 accorded by the Department
      of Agriculture and Panchayati Raj shall not affect transfer of
      the other persons in the transfer order dated 22nd February
      2024. This is too well known that transfer of any employee is a
      policy decision which sometimes is taken in the administrative
      exigencies. The Court shall have no power to interfere with the
      order of transfer unless it is demonstrated before the Court that
      the transfer order was without jurisdiction or contrary to the
      extant Rules. Mr. Indra Raj Choudhary, the learned Additional
      Advocate General has drawn attention of this Court to the
      judgment rendered by a Division Bench of this Court in D.B.
      Special Appeal Writ No.284 of 2022 titled as "State of
      Rajasthan v. Rekha Kumari" with analogous matters. We
      accord our concurrence to the judgment in "Rekha Kumari"
      which also indicates that post facto approval granted by the
      Department would suffice and save the transfer order even if
      the same was issued without taking prior approval as
      mandated under clause (iii) of Rule 8 of Rajasthan Panchayati
      Raj (Tansferred Activities) Rules, 2011."


11.   In the light of above, I am unable to persuade myself with

the arguments being canvassed on behalf of the petitioners.

Moreover, learned counsels appearing for the respondents have

brought the official administrative note-sheet in the Court. A

perusal of the same clearly reveals that the transfer file was

moved at different levels inter-se department of Medical & Health

and Panchayati Raj Department and both the administrative

Secretaries, i.e. Medical & Health Department and Panchayati Raj

Department, concur on the proposal of the transfers including the

Hon'ble Minister who is holding charge of both the departments.



                      (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                  (8of 17)                     [CW-3804/2024]


12.   No doubt, the approval of the Secretary of Panchayati Raj

Department is ex-post facto but the same per-se does not vitiate

the requirement of seeking consent in terms of Rule 8(iii) of the

Rules of 2011. The compliance envisaged in Rule 8(iii) of the Rules

of 2011 does not necessarily have to be prior to passing of the

orders. Many a time, the administrative exigencies are such that

based on verbal deliberation, administrative orders are passed,

subject of course to the post-facto written approval.

13.   As long as the compliance has been carried out, be it pre or

ex-post facto, no interference is warranted. Accordingly, the bunch

of petitions contained in Appendix (B) are dismissed. However, if,

in certain individual cases in this set of petitions, ex-post facto

approval has not been obtained, the respondents shall do the

needful within a period of 30 days of passing of the instant order.

14. Let us now deal with the cases where transfers have been

carried out either from TSP Area to Non-TSP Area or vice versa, in

the teeth of Rule 31 ibid. My attention has been drawn to foot-

note (7) of the impugned order, which is self speaking. It, in no

uncertain terms, envisages that those of the transferred officials

who can provide proof of their belonging to the scheduled area

(but have been sent to outside the said scheduled area) will not

be transferred upon furnishing of the same. However, the time

period qua the needful exercise has been left open ended.

15.   Accordingly, since the respondents themselves concede in

the impugned transfer orders itself, that those who have been sent

out of the assigned scheduled area, their transfer orders will be

revisited, I am of the view that no adjudication is warranted qua

                    (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                  (9of 17)                     [CW-3804/2024]


alleged violation of Rule 31. However, the respondents are

directed that upon the petitioners approaching them within 7 days

with the proof of their belonging to a particular scheduled area, in

case it is so found that they have indeed been transferred outside

their scheduled area, they shall then pass fresh remedial orders

within a period of 30 days thereafter.

16.   All the writ petitions mentioned in Appendix (C) are

accordingly disposed of. Till the passing of the fresh orders, as

above, the interim orders operating in favour of the petitioners,

shall continue to enure to their benefit.

17.   In the parting, I may also hasten to add that the approval

does not have to be necessarily conveyed to the concerned

transferee official. The entire intent of approval being that the

Panchayati Raj Department is not kept in dark and, there is a

certain transparency, which is envisaged under the constitutional

scheme which led to enactment of Panchayati Raj Act read with

Rules framed therein.

18.   Conversely, in case the Panchayati Raj Department does not

approve of the transfer, in that event, the concerned employee is

entitled to have the said information and it shall then be conveyed

in writing, both to the department where the services of such

official(s) has/have been deputed as well as to the concerned

official(s) so as to enable him/them to seek appropriate remedy in

accordance with law.

19.   There is another aspect of the matter, i.e. many transferred

employees have voiced deep distress over the severe hardships

imposed upon them by mass transfer orders with no application of

                    (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                      (10of 17)                            [CW-3804/2024]


mind, what so ever. The haste in which it has been done is

absolutely without consideration of their genuine difficulties or

even affording them a chance to present them. These abrupt

decisions have upended their lives in complete disregard of the

struggle they would to face. To that extent, I am of the view that

certain indulgence is warranted so as to not leave them remediless

altogether.

20.   Illustratively, in SBCWP Nos.3804/2024 and 3588/2024, the

petitioners have been transferred 700 kms. Away and given the

meager salaries, which they are earning, they can ill-afford to

relocate themselves within the financial constraints. On the other

hand,     to    maintain    two      dwelling       units,      is   also    completely

impractical apart from resulting in hardship to the entire family.

21.   Likewise, in SBCWP No.2118/2025, petitioner as well as his

spouse,        are   both   the    Government            employees.         In   SBCWP

No.1661/2025, the petitioner is slated to retire in July, 2026 and

seeks quashing of his transfer on the additional ground of violation

of Division Bench judgment rendered in Dr. (Smt.) Pushpa

Mehta Vs. Rajasthan Civil Services Appellate Tribunal &

Ors. Reported in 2001(1) RLR 398. In SBCWP No.1976/2025,

mother of the petitioner is suffering from Cancer as well as she

herself is undergoing matrimonial discord with her husband, which

has resulted into registration of criminal case by her against her

husband at the current place of hearing posting and her transfer

would thus result in an extreme hardship in travel and health to

attend the court hearing apart from resulting disruption of medical

treatment to her mother.

                        (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                      (11of 17)                         [CW-3804/2024]


22.   In SBCWP No.6209/2024 and 6214/2024, the transfer was

directed for a limited period of 100 days to meet administrative

exigency, which, in any case, owing to the interim orders passed

by this Court, is long over and thus, the competent authority may

have to re-visit the decision.

23.   In SBCWP No.2359/2025, it seems to be again a case where

the slated date of retirement is 31.05.2026, yet it has gone

unnoticed by the competent authority while passing the transfer

order, apart from the petitioner herself being cancer patient.

Similar is a case at SBCWP No.2976/2025 where once again it is

stated that the petitioner is a cancer patient.

24.   The circumstances highlighted above serve as a glaring

example of the reckless haste with which transfer orders are being

passed, reducing the process to a mere mechanical exercise

devoid of any consideration for the affected employees. Such an

arbitrary approach cannot be countenanced, to say the least. The

competent authority must ensure that transferred employees are

given a fair chance to present their case, especially when

extenuating         circumstances         exist--be           it     terminal   illness,

widowhood, divorce, extreme relocation hardships, imminent

superannuation, or maternity-related pre or post-natal challenges.

In these deserving cases, anything short of a humane and

compassionate approach would be a grave injustice. Thus, in the

deserving cases humanitarian outlook must be adopted.

25.   Reverting to the present bunch, only the writ petitions, which

have been specifically mentioned in the foregoing part of this

paragraph, the competent authority shall not implement the

                        (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                              (12of 17)                      [CW-3804/2024]


transfer orders qua those petitioners for a period of 30 days and

make an endeavor to ascertain the work exigencies as an

alternative place of posting and either in the same district or in

the vicinity thereof so as to enable them to commute on daily

basis.

26.    At     this     stage,            learned     counsels        appearing    for   the

respondents, submit that passing of the fresh orders requires prior

sanction from the competent authority in view of the ban imposed

by the Chief Secretary vide an administrative order dated

03.01.2024. In view thereof, in order to obviate any procedural

hurdle, it is made clear that since the transfer orders have been

put on hold by mandamus of this Court, thus taking fresh

administrative decision qua the petitioners shall be construed to

be in continuation of the earlier transfer orders. No prior sanction

would thus be required in terms of the circular dated 03.01.2024

issued by the Chief Secretary.

27.    The entire bunch of petitions is disposed of as above.

28.    All pending application (s), shall also stand disposed of.




                                                                     (ARUN MONGA),J
119-Jitendra/skm/-



Whether fit for reporting :   Yes    /    No



                                          Appendix 'A'

S.No. Writ Petition                                        Party Name
       Number
 1.          3126/2025                          Vimla                 STATE OF RAJ. & ORS.
 2.          5860/2024                    Surendra Devasi             STATE OF RAJ. & ORS.
 3.          6209/2024              Dr. Naveen Kumar Bairwa           STATE OF RAJ. & ORS.


                              (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                     (13of 17)                        [CW-3804/2024]


 4.        1712/2025               Vinod Kumari                STATE OF RAJ. & ORS.
 5.        1818/2025                  Santosh                  STATE OF RAJ. & ORS.
 6.        1820/2025               Sarika Verma                STATE OF RAJ. & ORS.
 7.        1861/2025          Sunil Kumar Dhakar               STATE OF RAJ. & ORS.
 8.        1896/2025               Veena Meena                 STATE OF RAJ. & ORS.
 9.        1897/2025            Manju Khargawat                STATE OF RAJ. & ORS.
 10.       2065/2025              Kishanlal Patel              STATE OF RAJ. & ORS.
 11.       2104/2025          Khuman Singh Maida               STATE OF RAJ. & ORS.
 12.       2168/2025          Dr. Suryaveer Singh              STATE OF RAJ. & ORS.
 13.       2416/2025               Chanda Devi                 STATE OF RAJ. & ORS.
 14.       2445/2025              Sunita Gurjar                STATE OF RAJ. & ORS.
 15.       2489/2025               Sushil Kumar                STATE OF RAJ. & ORS.
 16.       3437/2025           Sangeeta Garasiya               STATE OF RAJ. & ORS.
 17.       1432/2025                   Suman                   STATE OF RAJ. & ORS.
 18.       1635/2025               Ashok Kumar                 STATE OF RAJ. & ORS.
 19.       2371/2025               Rehana Bano                 STATE OF RAJ. & ORS.
 20.       2389/2025                 Shakuntla                 STATE OF RAJ. & ORS.
 21.       2441/2025                Geeta Devi                 STATE OF RAJ. & ORS.
 22.       2524/2025              Saroj Budania                STATE OF RAJ. & ORS.
 23.       2579/2025              Rajulal Gurjar               STATE OF RAJ. & ORS.
 24.       2633/2025         Praveen Kumar Manat               STATE OF RAJ. & ORS.
 25.       2733/2025               Nirmala Devi                STATE OF RAJ. & ORS.
 26.       2846/2025        Satyendra Kumar Meena              STATE OF RAJ. & ORS.
 27.       2874/2025            Deepak Kumawat                 STATE OF RAJ. & ORS.
 28.       3018/2025                   Savitri                 STATE OF RAJ. & ORS.
 29.       3040/2025                Roshni Devi                STATE OF RAJ. & ORS.




                                 Appendix 'B'

S.No. Writ Petition                                Party Name
       Number
 30.       3804/2024             Rajesh Sharma                 STATE OF RAJ. & ORS.
 31.       3588/2024                Vipul Joshi                STATE OF RAJ. & ORS.
 32.       6214/2024           Dr. Kailash Chander             STATE OF RAJ. & ORS.
                                    Saraswat
 33.       944/2025         Surendra Kumar Poonia              STATE OF RAJ. & ORS.
 34.       1661/2025       Dr. Ashvini Kumar Maurya            STATE OF RAJ. & ORS.
 35.       1666/2025             Surendra Kumar                STATE OF RAJ. & ORS.
 36.       1667/2025             Narendra Kumar                STATE OF RAJ. & ORS.
 37.       1671/2025                 Ramniwas                  STATE OF RAJ. & ORS.
 38.       1676/2025               Sunil Kumar                 STATE OF RAJ. & ORS.

                       (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                     (14of 17)                        [CW-3804/2024]


 39.       1727/2025              Chetna Rajput                STATE OF RAJ. & ORS.
 40.       1729/2025           Naval Singh Meena               STATE OF RAJ. & ORS.
 41.       1757/2025          Ramawatar Meghwal                STATE OF RAJ. & ORS.
 42.       1759/2025               Vinod Kumar                 STATE OF RAJ. & ORS.
 43.       1761/2025                 Rajkumar                  STATE OF RAJ. & ORS.
 44.       1763/2025             Manoj Suhalka                 STATE OF RAJ. & ORS.
 45.       1779/2025            Om Prakash Tard                STATE OF RAJ. & ORS.
 46.       1787/2025       Hanuman Ram Jalwaniya               STATE OF RAJ. & ORS.
 47.       1788/2025             Kamlesh Kumari                STATE OF RAJ. & ORS.
 48.       1795/2025               Basanti Patel               STATE OF RAJ. & ORS.
 49.       1806/2025               Kanta Rawat                 STATE OF RAJ. & ORS.
 50.       1815/2025               Ganga Singh                 STATE OF RAJ. & ORS.
 51.       1819/2025                  Sumitra                  STATE OF RAJ. & ORS.
 52.       1848/2025              Poonama Ram                  STATE OF RAJ. & ORS.
 53.       1850/2025                   Sunita                  STATE OF RAJ. & ORS.
 54.       1865/2025          Devendra Choudhary               STATE OF RAJ. & ORS.
 55.       1866/2025             Pradeep Kumar                 STATE OF RAJ. & ORS.
 56.       1910/2025             Nathulal Machar               STATE OF RAJ. & ORS.
 57.       1912/2025              Jyoti Saharan                STATE OF RAJ. & ORS.
 58.       1929/2025             Mukesh Daukiya                STATE OF RAJ. & ORS.
 59.       1932/2025           Bhaira Ram Godara               STATE OF RAJ. & ORS.
 60.       1976/2025                    Kajal                  STATE OF RAJ. & ORS.
 61.       1990/2025             Bhagwati Dangi                STATE OF RAJ. & ORS.
 62.       2013/2025             Poonam Kumari                 STATE OF RAJ. & ORS.
 63.       2026/2025              Gurmeet Singh                STATE OF RAJ. & ORS.
 64.       2047/2025               Laxmi Meena                 STATE OF RAJ. & ORS.
 65.       2059/2025           Pavan Kumar Pargi               STATE OF RAJ. & ORS.
 66.       2061/2025             Pushpa Kharadi                STATE OF RAJ. & ORS.
 67.       2070/2025               Yogesh Pargi                STATE OF RAJ. & ORS.
 68.       2073/2025              Santo Lal Roat               STATE OF RAJ. & ORS.
 69.       2079/2025         Naresh Kumar Kharadi              STATE OF RAJ. & ORS.
 70.       2096/2025               Mukand Ram                  STATE OF RAJ. & ORS.
 71.       2097/2025              Manju Kumari                 STATE OF RAJ. & ORS.
 72.       2111/2025             Sandeep Kumar                 STATE OF RAJ. & ORS.
 73.       2118/2025                Shiv Kumar                 STATE OF RAJ. & ORS.
 74.       2122/2025                Vasim Khan                 STATE OF RAJ. & ORS.
 75.       2124/2025                 Nitu Pargi                STATE OF RAJ. & ORS.
 76.       2125/2025              Arjun Khadda                 STATE OF RAJ. & ORS.
 77.       2149/2025               Narpat Singh                STATE OF RAJ. & ORS.
 78.       2180/2025             Snehalata Dave                STATE OF RAJ. & ORS.
 79.       2196/2025          Suresh Kumar Dhaka               STATE OF RAJ. & ORS.


                       (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                     (15of 17)                        [CW-3804/2024]


 80.       2206/2025             Parmod Kumari                 STATE OF RAJ. & ORS.

 81.       2231/2025               Partapa Ram                 STATE OF RAJ. & ORS.

 82.       2233/2025             Sarla Choudhary               STATE OF RAJ. & ORS.

 83.       2250/2025                Rita Kumari                STATE OF RAJ. & ORS.
 84.       2254/2025                Sudarshana                 STATE OF RAJ. & ORS.

 85.       2262/2025            Darshana Kumari                STATE OF RAJ. & ORS.

 86.       2264/2025            Chandrakala Doot               STATE OF RAJ. & ORS.
 87.       2274/2025             Prithvi Raj Singh             STATE OF RAJ. & ORS.
 88.       2280/2025           Ram Pratap Godara               STATE OF RAJ. & ORS.
 89.       2288/2025               Kanhaiya Lal                STATE OF RAJ. & ORS.

 90.       2290/2025       Kailash Chandra Goswami             STATE OF RAJ. & ORS.
 91.       2293/2025           Ram Kumar Bhadu                 STATE OF RAJ. & ORS.
 92.       2297/2025                 Bhea Ram                  STATE OF RAJ. & ORS.

 93.       2299/2025                Ajay Singh                 STATE OF RAJ. & ORS.

 94.       2302/2025              Bharat Kumar                 STATE OF RAJ. & ORS.

 95.       2306/2025          Ramnivas Choudhary               STATE OF RAJ. & ORS.
 96.       2307/2025                Imilal Rojh                STATE OF RAJ. & ORS.
 97.       2310/2025                Ravi Kumar                 STATE OF RAJ. & ORS.

 98.       2315/2025              Kanta Kumari                 STATE OF RAJ. & ORS.

 99.       2319/2025          Shankar Lal Bijarnia             STATE OF RAJ. & ORS.

 100.      2321/2025                Vikas Jandu                STATE OF RAJ. & ORS.

 101.      2324/2025                  Ugarsen                  STATE OF RAJ. & ORS.

 102.      2327/2025                   Satpal                  STATE OF RAJ. & ORS.
 103.      2334/2025                Sahab Ram                  STATE OF RAJ. & ORS.
 104.      2337/2025                   Kisturi                 STATE OF RAJ. & ORS.
 105.      2428/2025                  Rajbala                  STATE OF RAJ. & ORS.
 106.      2431/2025                Vidhya Devi                STATE OF RAJ. & ORS.

 107.      2443/2025             Devendra Saini                STATE OF RAJ. & ORS.
 108.      2449/2025              Suman Kaswa                  STATE OF RAJ. & ORS.
 109.      2453/2025                    Kiran                  STATE OF RAJ. & ORS.

 110.      2493/2025            Sudarshan Raigar               STATE OF RAJ. & ORS.

 111.      2526/2025             Surender Kumar                STATE OF RAJ. & ORS.
 112.      2528/2025                  Het Ram                  STATE OF RAJ. & ORS.
 113.      2530/2025             Kamlesh Kumari                STATE OF RAJ. & ORS.

 114.      2539/2025              Pushpa Kumari                STATE OF RAJ. & ORS.

 115.      2604/2025               Vijaylakshmi                STATE OF RAJ. & ORS.

 116.      2610/2025             Nirmala Sharma                STATE OF RAJ. & ORS.
 117.      2676/2025             Richa Banshiwal               STATE OF RAJ. & ORS.


                       (Downloaded on 10/02/2025 at 09:34:30 PM)
 [2025:RJ-JD:7754]                     (16of 17)                        [CW-3804/2024]


 118.      2552/2025                Sajjan Kaur                STATE OF RAJ. & ORS.
 119.      2170/2025               Sharda Devi                 STATE OF RAJ. & ORS.
 120.      2186/2025            Raju Ram Godara                STATE OF RAJ. & ORS.
 121.      2314/2025              Kuldeep Singh                STATE OF RAJ. & ORS.


 122.      2359/2025               Sushila Devi                STATE OF RAJ. & ORS.
 123.      2439/2025                  Ramrati                  STATE OF RAJ. & ORS.
 124.      2513/2025               Babli Poonia                STATE OF RAJ. & ORS.

 125.      2514/2025                  Subhita                  STATE OF RAJ. & ORS.

 126.      2519/2025               Karan Singh                 STATE OF RAJ. & ORS.
 127.      2522/2025               Angrej Singh                STATE OF RAJ. & ORS.
 128.      2533/2025             Mahendra Kaur                 STATE OF RAJ. & ORS.
 129.      2540/2025            Meena Upadhyay                 STATE OF RAJ. & ORS.


 130.      2546/2025                   Anguri                  STATE OF RAJ. & ORS.

 131.      2551/2025             Shakuntla Devi                STATE OF RAJ. & ORS.

 132.      2554/2025                Anita Saran                STATE OF RAJ. & ORS.

 133.      2593/2025               Sunil Kumar                 STATE OF RAJ. & ORS.
 134.      2638/2025                Urmila Devi                STATE OF RAJ. & ORS.
 135.      2643/2025                  Rajbala                  STATE OF RAJ. & ORS.

 136.      2645/2025                  Rajbala                  STATE OF RAJ. & ORS.

 137.      2663/2025             Nitin Tolambiya               STATE OF RAJ. & ORS.
 138.      2711/2025               Satish Katija               STATE OF RAJ. & ORS.


 139.      2713/2025            Ramavatar Dhboi                STATE OF RAJ. & ORS.

 140.      2726/2025             Inderjeet Singh               STATE OF RAJ. & ORS.

 141.      2727/2025        Ramesh Chandra Meena               STATE OF RAJ. & ORS.

 142.      2749/2025                Krishan Lal                STATE OF RAJ. & ORS.

 143.      2774/2025          Mahendra Bhargava                STATE OF RAJ. & ORS.

 144.      2794/2025          Dr. Rajan Choudhary              STATE OF RAJ. & ORS.

 145.      2800/2025             Rakesh Jeengar                STATE OF RAJ. & ORS.

 146.      2944/2025         Mahendra @ Mahendra               STATE OF RAJ. & ORS.
                                    Saini
 147.      2848/2025        Manga Ram Choudhary                STATE OF RAJ. & ORS.
 148.      2853/2025           Ram Singh Bhabhor               STATE OF RAJ. & ORS.

 149.      2948/2025       Manisha Kanwar Rathore              STATE OF RAJ. & ORS.

 150.      2956/2025                 Kiran Devi                STATE OF RAJ. & ORS.
 151.      2960/2025                 Sunita Bai                STATE OF RAJ. & ORS.
 152.      2962/2025            Hari Babu Meena                STATE OF RAJ. & ORS.

 153.      2974/2025              Sunita Kumari                STATE OF RAJ. & ORS.



                       (Downloaded on 10/02/2025 at 09:34:30 PM)
                                    [2025:RJ-JD:7754]                     (17of 17)                        [CW-3804/2024]


                                    154.      2976/2025                Anguri Devi                STATE OF RAJ. & ORS.
                                    155.      3015/2025          Vikram Singh Yadav               STATE OF RAJ. & ORS.

                                    156.      3027/2025                 Saraswati                 STATE OF RAJ. & ORS.

                                    157.      3029/2025                Santosh Bai                STATE OF RAJ. & ORS.
                                    158.      3041/2025          Vinod Kumar Bairwa               STATE OF RAJ. & ORS.
                                    159.      3042/2025             Mukesh Kumari                 STATE OF RAJ. & ORS.

                                    160.      3046/2025               Anita Pareek                STATE OF RAJ. & ORS.

                                    161.      3047/2025              Mahendra Ram                 STATE OF RAJ. & ORS.
                                    162.      3055/2025              Satyanarayan                 STATE OF RAJ. & ORS.
                                    163.      3062/2025           Satpal Singh Maan               STATE OF RAJ. & ORS.
                                    164.      3067/2025                   Devilal                 STATE OF RAJ. & ORS.
                                    165.      3191/2025             Rajesh Bugasara               STATE OF RAJ. & ORS.

                                    166.      3204/2025               Sitaram Dara                STATE OF RAJ. & ORS.



                                                                    Appendix 'C'

                                   S.No. Writ Petition                                Party Name
                                          Number
                                    167.      1793/2025                 Kishan Lal                STATE OF RAJ. & ORS.
                                    168.      1849/2025             Praghya Patidar               STATE OF RAJ. & ORS.
                                    169.      2046/2025              Kailash Kumari               STATE OF RAJ. & ORS.
                                    170.      2055/2025               Shahud Khan                 STATE OF RAJ. & ORS.
                                    171.      2060/2025                Natwar Lal                 STATE OF RAJ. & ORS.
                                    172.      2063/2025          Savita Kumari Meena              STATE OF RAJ. & ORS.
                                    173.      2066/2025           Rakesh Kumar Khat               STATE OF RAJ. & ORS.
                                    174.      2235/2025              Sushila Yadav                STATE OF RAJ. & ORS.
                                    175.      2763/2025            Faruk Mohammed                 STATE OF RAJ. & ORS.
                                    176.      2016/2025               Seema Pargi                 STATE OF RAJ. & ORS.
                                    177.      2187/2025          Urmila Kumari Pargi              STATE OF RAJ. & ORS.
                                    178.      2189/2025               Sheela Masar                STATE OF RAJ. & ORS.
                                    179.      2223/2025           Shankar Lal Yadav               STATE OF RAJ. & ORS.
                                    180.      2236/2025        Dinesh Chandra Ninama              STATE OF RAJ. & ORS.
                                    181.      2240/2025              Urmila Kumari                STATE OF RAJ. & ORS.
                                    182.      2492/2025             Santosh Dhaka                 STATE OF RAJ. & ORS.



                                                                            ***

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