Citation : 2025 Latest Caselaw 7501 Raj
Judgement Date : 18 February, 2025
[2025:RJ-JD:9666]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 4498/2025
Arjun Lal Gamar S/o Shri Bheema Ji, Aged About 41 Years, R/o
Khara Fala, Amaliya, Udaipur, District Udaipur (Raj.).
----Petitioner
Versus
1. The State Of Rajasthan, Through Secretary, Department
Of Rural Development And Panchayati Raj, Secretariat
Rajasthan, Jaipur.
2. The Additional Commissioner, Cum Joint Secretary-I,
Department Of Rural Development And Panchayati Raj,
Secretariat Rajasthan, Jaipur.
3. The Chief Executive Officer, Zila Parisad Udaipur.
4. The Vikas Adhikari, Panchayat Samiti, Jhadol, District
Udaipur.
----Respondents
Connected with
Writ Petition Nos.4575/2025, 4526/2025, 4773/2025
For Petitioner(s) : Mr. JS Bhaleria
Mr. OP Sangwa
Mr. Manish Patel
For Respondent(s) : Mr. IR Choudhary-AAG
HON'BLE MR. JUSTICE ARUN MONGA
Order
18/02/2025
1. Matters herein pertaining to the post of Village Development
Officers, being absolutely same on all four squares, as was in S.B.
Civil Writ Petition No.1311/2025 (Hardev Paliwal Vs. State of
Rajasthan), the aforesaid bunch of petitions is also disposed of in
same terms, for detailed reasons / discussion, see order /
judgment dated 23.01.2025 passed therein.
[2025:RJ-JD:9666] (2 of 2) [CW-4498/2025]
2. Accordingly, impugned transfer orders qua the petitioners are quashed with liberty to pass fresh orders.
3. All pending applications are disposed of accordingly.
(ARUN MONGA),J 19-22-25-186-Love/-
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!