Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar Bheel vs The State Of Rajasthan ...
2025 Latest Caselaw 3722 Raj

Citation : 2025 Latest Caselaw 3722 Raj
Judgement Date : 3 January, 2025

Rajasthan High Court - Jodhpur

Mukesh Kumar Bheel vs The State Of Rajasthan ... on 3 January, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:248]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 18440/2024

1. Mukesh Kumar Bheel S/o Shri Punam Chand Bheel, Aged About 42 Years, Resident Of Mukam Jamun, Post Madla, Tehsil Jhadol, Udaipur.

2. Krishan Kumar Gamar S/o Shri Ramdas Gamar, Aged About 25 Years, Resident Of Mukam, Post Aamliya, Tehsil Jhadol, Udaipur.

3. Smt. Ramu Bai Gameti W/o Shri Unkar Lal Gameti, Aged About 44 Years, Resident Of Village Fanda, Titardi, Tehsil Girva, District Udaipur.

4. Smt. Kamla Gameti W/o Shri Jagnath Gameti, Aged About 31 Years, Resident Of Village Fanda, Titardi, Tehsil Girva, District Udaipur.

----Petitioners Versus

1. The State Of Rajasthan, Through The Commissioner-

Cum-Director And Secretary To Government, Social Justice And Empowerment Department, Government Of Rajasthan, Jaipur.

2. The Joint Director, Social Justice And Empowerment Department, Udaipur.

                                                                    ----Respondents


For Petitioner(s)            :     Mr. Sushil Solanki
For Respondent(s)            :              -



                        JUSTICE DINESH MEHTA

                                        Order

03/01/2025

1. Learned counsel for the petitioners submitted that the

petitioners would be satisfied if the competent authority of the

respondents is directed to consider petitioners' representation

expeditiously in light of the judgment of this Court rendered in the

bunch of writ petitions, lead case being Kanhaiya Lal vs. State

[2025:RJ-JD:248] (2 of 2) [CW-18440/2024]

of Rajasthan & Ors. (S.B. Civil Writ Petition No. 3595/2022)

decided on 01.12.2022

2. The writ petition is disposed of with the direction to the

petitioners to file a fresh representation alongwith web-copy of the

judgment rendered in the case of Kanhaiya Lal (supra) and

certified copy of the order instant within a period of two weeks

from today.

3. In case, a representation is so addressed, the competent

authority of the respondents shall consider the same in

accordance with law in light of the judgment rendered in the case

of Kanhaiya Lal (supra) preferably within a period of eight weeks

of receipt thereof.

4. It is made clear that aforesaid direction to decide the

representation has been issued only with a view to ensure

expeditious redressal of petitioners' grievance. The same may not

be construed to be an order to decide the representation in a

particular manner.

5. The stay application also stands disposed of, accordingly.

(DINESH MEHTA),J 9-raksha/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter