Citation : 2025 Latest Caselaw 6656 Raj
Judgement Date : 6 February, 2025
[2025:RJ-JD:8103]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 3243/2025
Neetu Tiwari W/o Kuldeep Pandey, Aged About 50 Years,
Resident Of D-126, Lalgarh, Karni Nagar, Bikaner.
----Petitioner
Versus
1. State Of Rajasthan, Through The Principal Secretary,
Women And Child Development Department, Rajasthan,
Jaipur.
2. The Director, Integrated Child Development Service,
Women And Child Development Department, Jaipur
(Raj.).
3. The Additional Director (Administration), Integrated Child
Development Service, Women And Child Development
Department, Jaipur (Raj.).
4. The Deputy Director, Integrated Child Development
Service, Women And Child Development Department,
Bikaner (Raj.).
5. The Chief Executive Officer, Zila Parishad Bikaner, District
Bikaner (Raj.).
6. Vandana, Woman Supervisor, Presently Working At Child
Development And Project Officer, Bikaner.
----Respondents
Connected with
S.B. Civil Writ Petition Nos.3345/2025, 3363/2025
For Petitioner(s) : Mr. Amit Gaur
Mr. Deepak Nehra.
Mr. Ramesh Kumar Prajapat.
For Respondent(s) : Mr. Praveen Khandelwal, AAG assisted
by Mr. Nitesh Mathur.
Mr. IR Choudhary, AAG assisted by
Mr. Pawan Bharti.
HON'BLE MR. JUSTICE ARUN MONGA
Order 06/02/2025
1. Matters being similar as was in S.B. Civil Writ Petition No.3804/2024 (Rajesh Sharma Vs. State of Rajasthan & Ors.), the present petitions are also disposed of as per Appendix 'A' of judgment, ibid. For detailed reasons / discussion, see order / judgment dated 05.02.2025 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 8, 43 & 47-Jitender
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!