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

Priyanka Chouhan vs The State Of Rajasthan ...
2025 Latest Caselaw 4064 Raj

Citation : 2025 Latest Caselaw 4064 Raj
Judgement Date : 9 January, 2025

Rajasthan High Court - Jodhpur

Priyanka Chouhan vs The State Of Rajasthan ... on 9 January, 2025

[2025:RJ-JD:1486]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 506/2025

1.       Priyanka Chouhan D/o Om Prakash Verma, Aged About
         30 Years, R/o F-41/327, Rahul Bhawan Behind Umrav
         Palace, Vsp Nagar Moti Nagar, Sanganer Road, Bhilwara,
         At Present Working On The Post Of Anm At Urban Primary
         Health Center Sanganer Gate, Bhilwara
2.       Renuka Bhola W/o Suresh Chandra Bhola, Aged About 35
         Years, R/o F-16, City Post Office, Near Fateh Tower,
         Maharana Takies, Bhilwara At Present Working Post Of
         Anm At Urban Primary Health Center Chapsari Colony
         District Bhilwara
3.       Salma Banu D/o Chand Khan Kayamkhani, Aged About 30
         Years, R/o Opposite Bioscope Subhash Nagar, Malan
         Bhilwara At Present Working On The Post Of Anm, At Sub-
         Centre Lambiya Kalan, Banera, Shahpura
4.       Monika Teli D/o Satyanarayan Teli, Aged About 32 Years,
         R/o    Purani     Abadi,      Mandalgarh,           District    Bhilwara   At
         Present Working On The Post Of Anm, At Sub-Centre
         Megaras Block Banera, Shahpura
5.       Basanti Khatik D/o Madan Lal Khatik, Aged About 35
         Years, R/o Vpo Nandarai, Tehsil Kotri, District Bhilwara, At
         Present Working On Post Of Anm At Phc Nandrai Bhilwara
6.       Sayena Banu Mansuri D/o Alauddin Mansury, Aged About
         32 Years, R/o 75/4068, Dwarika Colony, Bhilwara, At
         Present Post Of Anm At Sub-Centre Santokpura, Block
         Mandal District Bhilwara
                                                                        ----Petitioners
                                       Versus
1.       The State Of Rajasthan, Through Principal Secretary,
         Medical And Health Department, Govt. Of Rajasthan,
         Secretariat, Jaipur.
2.       Director (Non-Gazetteed), Medical And Health Services,
         Swasthya Bhawan, Tilak Marg, Jaipur.
3.       Chief Medical And Health Officer, Bhilwara.
4.       Chief Medical And Health Officer, Shahpura.
                                                                    ----Respondents



                        (Downloaded on 09/01/2025 at 09:47:42 PM)
 [2025:RJ-JD:1486]                    (2 of 3)                            [CW-506/2025]


For Petitioner(s)         :     Mr. D.K. Godara with
                                Mr. B.L. Jat.
For Respondent(s)         :     Mr. Tanuj Jain for
                                Mr. Mukesh Dave.



               HON'BLE MR. JUSTICE ARUN MONGA

Order

09/01/2025

1. At the very outset, learned counsel for the petitioners relies

on a judgment rendered in Sunila Kumari Vs. State of

Rajasthan & Ors.: S.B. Civil Writ Petition No.11443/2016,

decided on 25.05.2017 passed by a Coordinate Bench of this

Court and states that instead of deciding the controversy afresh

by this Court, petitioners be permitted to file a fresh

representation before the competent authority and the competent

authority be directed to decided the same by passing appropriate

order, in accordance with law.

2. Learned counsel for the respondents is agreeable to the

suggestion of learned counsel for the petitioner.

3. In the aforesaid premise, the writ petition is disposed of with

a liberty to the petitioners to file a fresh representation, which

shall be gone into by the competent authority and appropriate

administrative order shall be passed in accordance with law.

4. Needless to say that the competent authority shall go

through the judgment relied upon by learned counsel for the

petitioners as mentioned hereinabove and apply its independent

mind on the applicability of the same before passing any order.

5. Needful be done as expeditiously as possible.

[2025:RJ-JD:1486] (3 of 3) [CW-506/2025]

6. Till the final decision taken by the respondents on the

representation of the petitioners, the petitioners shall be allowed

to provisionally participate in the selection process by accepting

their offline applications upon their approaching the respondents

with a web-print of the instant order.

(ARUN MONGA),J today-1-Sumit/-

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