Citation : 2025 Latest Caselaw 7332 Raj
Judgement Date : 14 February, 2025
[2025:RJ-JD:9104]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 4177/2025
Smt Sushila Parihar W/o Shri Rajendra Gehlot, Aged About 44
Years, Resident Of Opp. New Power House, Near Adarsh School,
Tinwri District Jodhpur, Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Its Secretary Department Of
Medical And Health And Family Welfare , Government Of
Rajasthan,secretariat Jaipur.
2. The Principal Secertary, Rural Development And
Panchayati Raj Department Government Of Rajasthan,
Secretariat, Jaipur,
3. Director (Non-Gazetted) Additional Director, Panchyati
Raj, Medical And Health Services, Health Bhawan, Tilak
Marg, Jaipur.
4. Chief Medical And Health Officer, Jodhpur
5. The Medical Officer In-Charge, Primary Health Centre
Khudiyala, Block-Balesar. Jodhpur.
----Respondents
For Petitioner(s) : Mr. D.S. Sodha.
For Respondent(s) : Mr. Mukesh Dave, AGC with
Mr. Tanuj Jain & Mr. Vivek Sharma.
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral)
14/02/2025
1. Matter being similar as was in S.B. Civil Writ Petition
No.3804/2024 (Rajesh Sharma Vs. State of Rajasthan & Ors.), the
present petition is also disposed of as per Appendix 'A' of
judgment, ibid. For detailed reasons / discussion, see order /
judgment dated 05.02.2025 passed therein.
[2025:RJ-JD:9104] (2 of 2) [CW-4177/2025]
2. Accordingly, impugned transfer order qua the petitioner is quashed with liberty to pass fresh orders.
3. All pending applications are disposed of accordingly.
(ARUN MONGA),J 46-DhananjayS/Rmathur/-
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!