Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Poora Ram Choudhary vs The State Of Rajasthan ...
2025 Latest Caselaw 7276 Raj

Citation : 2025 Latest Caselaw 7276 Raj
Judgement Date : 14 February, 2025

Rajasthan High Court - Jodhpur

Poora Ram Choudhary vs The State Of Rajasthan ... on 14 February, 2025

[2025:RJ-JD:9090]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
                    S.B. Civil Writ Petition No. 4108/2025
Poora Ram Choudhary S/o Heera Ram Choudhary, Aged About
59 Years, Mukane Ka Tla, Leelsar, Barmer Rajasthan Pin Code
344708.
                                                                       ----Petitioner
                                       Versus
1.        The State Of Rajasthan, Through The Secretary,
          Department Of Education, Government Of Rajasthan
          Jaipur.
2.        The State Director,            Secondary           Education   Rajasthan,
          Bikaner Rajasthan.
3.        The Divisional Joint Director, School Education, Jodhpur
          Rajasthan.
4.        The District Education Officer, Primary Education, Barmer,
          Rajasthan.
5.        The Block Education Officer, Primary Education, Chauhtan
          District Barmer Rajasthan.
                                                                    ----Respondents


For Petitioner(s)             :    Mr. Aman Gaur.
For Respondent(s)             :


         HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral) 14/02/2025

1. Petitioner herein, inter-alia, seeks quashing of an order dated

06.12.2024 (Annex.2), vide which he has been transferred from

Sanwalore, Chohtan, Barmer to Kalyanpura, Chohtan, Barmer. He

is 59 years old and at the fag end of his service career.

2. At the very outset, learned counsel for the petitioner submits

that the issue raised in the present writ petition is covered by a

judgment rendered in Dr. (Smt.) Pushpa Mehta Vs. Rajasthan

Civil Services Appellate Tribunal & Ors. Reported in

2000(2) WLC 725. He submits that the petitioner is sanguine

that, in case he is allowed to file a representation qua the

grievance raised in the present writ petition and the same is

[2025:RJ-JD:9090] (2 of 2) [CW-4108/2025]

considered in light of the aforesaid judgment, he will be meted out

with favorable treatment.

3. In view of the aforesaid, without commenting on the merits

of the case, the petition filed by the petitioner is disposed of with

a direction to the competent authority to decide the

representation (may file fresh, if not already filed) of the

petitioner, in accordance with law, keeping in view the

observations made in the case of Pushpa Mehta (supra), as

expeditiously as possible, but not later than 30 days from today.

4. Till then, the impugned order dated 06.12.2024 (Annex.2)

qua the petitioner shall be kept at abeyance and the petitioner

shall be allowed to discharge his duties at the current place of

posting. If it is found that the case of the petitioner is not covered

by the judgment rendered in Pushpa Mehta, ibid, specific reasons

thereof shall be given by passing a speaking order.

5. It is made clear that in case, transfer is still warranted owing

to the petitioner having been declared surplus, endeavour shall be

made to keep him either in the same town where he is currently

posted or within the same district so that his treasury is not

changed causing him undue hardship of likely delay in his

pensionary benefits on his retirement.

6. Pending application(s), if any, stand disposed of.

(ARUN MONGA),J 33-DhananjayS/Rmathur/-

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