Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manisha vs State Of Rajasthan (2025:Rj-Jd:8191)
2025 Latest Caselaw 6924 Raj

Citation : 2025 Latest Caselaw 6924 Raj
Judgement Date : 10 February, 2025

Rajasthan High Court - Jodhpur

Manisha vs State Of Rajasthan (2025:Rj-Jd:8191) on 10 February, 2025

                                   [2025:RJ-JD:8091]

                                        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                                JODHPUR
                                                  S.B. Civil Writ Petition No. 3663/2025
                                   Hari Ram S/o Shri Keshara Ram, Aged About 59 Years, Resident
                                   Of Khileriyon Ki Dhani, Pipali Beri, Bamarla, Barmer.
                                                                                          ----Petitioner
                                                                   Versus
                                   1.     The State Of Rajasthan, Through The Secretary,
                                          Department Of Women And Child Development,
                                          Government Of Rajasthan, Jaipur.
                                   2.     The Director, Integrated Child Development Services,
                                          Jaipur.
                                   3.     The Additional (Admn.), Integrated Child Development
                                          Services, Jaipur.
                                                                                      ----Respondents
                                                                 Along With
                                    S.B. Civil Writ Petition No.3495/2025, 3464/2025, 3443/2025,
                                      2614/2025, 3697/2025, 3762/2025, 3763/2025, 3574/2025,
                                      3562/2025, 3556/2025, 3161/2025, 3166/2025, 3154/2025,
                                                                3107/2025



                                   For Petitioner(s) : Mr. Vikas Bijarnia, Mr. VS Bhawla, Mr.
                                   Sandeep Kalwaniya, Mr. Indrajeet Yadav, Mr. RP Singaria, Mr.
                                   Manish Patel, Mr. Jaipal Singh, Mr. YP Khileree & Mr. Sushil
                                   Solanki.
                                   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 10/02/2025

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 46, today-4, 5, 6, 7, 8, 14, 18, 19, 27, 28, 29, 46, 50 & 51-Jitender/Sumit

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