Citation : 2025 Latest Caselaw 6753 Raj
Judgement Date : 7 February, 2025
[2025:RJ-JD:8109]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 3377/2025
Mahendra Damor S/o Moti Lal, Aged About 39 Years, Modpur
Bhaikhred Dungarpur Rajasthan
----Petitioner
Versus
1. The State Of Rajasthan, Through The Joint Secretary, The
Department Of Medical And Health Government Of
Rajasthan, Jaipur.
2. The Director (Nongazette), The Department Of Medical
And Health Government Of Rajasthan, Jaipur.
3. District Hospital Salumbar, Udaipur Rajasthan, Through
Incharge.
4. Chief Medical Health Officer, Dungarpur Rajasthan.
----Respondents
Along With
S.B. Civil Writ Petition No. 3390/2025, 3511/2025, 3515/2025,
3555/2025, 3596/2025.
For Petitioner(s) : Mr. Vikas Bijarnia.
Mr. Ramesh Prajapat.
Mr. Ripudaman Singh.
For Respondent(s) : Mr. NS Rajpurohit, AAG assisted by
Mr. Mukesh Dave, AGC.
HON'BLE MR. JUSTICE ARUN MONGA
Order
07/02/2025
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 dismissed as per Appendix 'B' of judgment, ibid. The reasons for dismissal stated in the aforesaid judgment shall be treated as part and parcel of this order.
2. All pending applications are disposed of accordingly.
(ARUN MONGA),J 12, 13, 54, 56, 65 & 78-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!