Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh Kumar vs The State Of Rajasthan
2025 Latest Caselaw 7297 Raj

Citation : 2025 Latest Caselaw 7297 Raj
Judgement Date : 14 February, 2025

Rajasthan High Court - Jodhpur

Ramesh Kumar vs The State Of Rajasthan on 14 February, 2025

                                   [2025:RJ-JD:9087]

                                        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                                JODHPUR
                                                  S.B. Civil Writ Petition No. 2544/2025
                                   Naresh Kumar Dhakar S/o Vijau Lal Dhakar, Aged About 29
                                   Years, Resident Of Meena Ka Mohalla Farehnagar Naya Nagar
                                   Bhilwara District Rajasthan 311602
                                                                                          ----Petitioner
                                                                   Versus
                                   District Collector Bhilwara, District Bhilwara Rajasthan
                                                                                        ----Respondent
                                                              Connected with
                                    S.B. Civil Writ Petition No. 2548/2025, 3381/2025, 4232/2025


                                   For Petitioner(s)               :    Mr. Ripudaman Singh.
                                                                        Mr. Vikas Bijarnia.
                                                                        Mr. R.J. Punia.
                                   For Respondent(s)               :


                                            HON'BLE MR. JUSTICE ARUN MONGA

Order(Oral) 14/02/2025

1. Matters herein pertain to vires of transfer orders on the post

of Patwari, are absolutely similar as was the case in Rajpal Singh

Vs. State of Rajasthan & Ors.: S.B. Civil Writ Petition

No.544/2021, decided on 18.03.2021 by a Coordinate Bench of

this Court. Said judgment was subsequently followed in catena of

cases including S.B. Civil Writ Petition No.1618/2025, (Sonu Vs.

State of Rajasthan & Ors.) decided on 27.01.2025 by this very

bench. Accordingly, the present petitions are also disposed of in

terms of judgment, ibid. For detailed reasons / discussion, see

order / judgment dated 27.01.2025 passed therein.

2. In the premise, impugned orders qua the petitioners are

quashed with liberty to pass fresh orders in accordance with law.

3. All pending applications are disposed of accordingly.

(ARUN MONGA),J 3, 4 & 8/Jitender//-

54- SKM/ S.Phophalia

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