Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sita Ram Meena vs The State Of Rajasthan
2025 Latest Caselaw 4532 Raj

Citation : 2025 Latest Caselaw 4532 Raj
Judgement Date : 14 January, 2025

Rajasthan High Court - Jodhpur

Sita Ram Meena vs The State Of Rajasthan on 14 January, 2025

[2025:RJ-JD:2352]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 790/2025

Uday Bhan S/o Shri Mani Ram, Aged About 51 Years, Resident
Of- Ward No. 13, Matore Road, Gheesa Ram Marg, Khairthal,
District Alwar, Rajasthan.
                                                                          ----Petitioner
                                         Versus
1.       The State Of Rajasthan, Through The Secretary, Rural
         Development               And      Panchayati           Raj      Department,
         Government Of Rajasthan, Secretariat, Jaipur, Rajasthan.
2.       The Additional Commissioner Cum Deputy Secretary (I),
         Rural      Development And Panchayati Raj Department,
         Government Of Rajasthan, Secretariat, Jaipur, Rajasthan.
3.       The     Chief    Executive        Officer,      Zila    Parishad     Bhilwara,
         Rajasthan.
4.       The Block Development Officer, Panchayat Samiti Raipur,
         District Bhilwara, Rajasthan.
                                                                       ----Respondents
                                   Connected with
S.B. Civil Writ Petition Nos.929/2025, 898/2025, 932/2025,
918/205, 920/2025, 930/2025, 913/2025, 911/2025.


For Petitioner(s)              :    Mr. Manish Patel
                                    Mr. R.S. Choudhary
                                    Mr. Mukesh Vyas
                                    Mr. J.S. Bhaleria
For Respondent(s)              :    Mr. Pawan Bharti for
                                    Mr. I.R. Choudhary, AAG



                 HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral)

14/01/2025

1. Vide this common order, the aforesaid bunch is being

disposed of together as not only the facts involved are similar, but

even the issue therein is akin i.e. whether the impugned transfer

orders qua the petitioners militate against the applicable service

[2025:RJ-JD:2352] (2 of 4) [CW-790/2025]

Rule read with the judgment rendered in Kera Ram vs. State of

Rajasthan & Ors.: S.B. Civil Writ Petition No.2909/2024.

2. Illustratively, for the sake of brevity, recitals are being taken

from S.B. Civil Writ Petition No. 790/2025. Petitioner is before this

Court assailing an order dated 09.01.2025 (Annex.-3) passed by

respondent No.2, vide which he has been transferred from

Panchayat Samiti Raipur to Panchayat Samiti Mandal.

3. Matter was heard yesterday when following order was

passed:-

"Learned counsel for the petitioner inter-alia contends that not only there is gross violation of Section 89 of the Rajasthan Panchayati Raj Act, 1994 but also that of judgment rendered by this Court in Kera Ram vs. State of Rajasthan & Ors.: S.B. Civil Writ Petition No.2909/2024 decided on 30.04.2024.

Issue notice.

Liberty is granted to serve through nominated counsel./ Post it tomorrow i.e. on 14.01.2025. To be shown in supplementary list."

4. On resumed hearing today, I have heard the rival

contentions and perused the case file along with the undisputed

official record of respondents appended therewith.

5. From the contents of the impugned order, it transpires that

petitioner has been transferred from Panchayat Samiti Raipur to

Panchayat Samiti Mandal without specifying as to which Gram

Panchayat in the Panchayat Samiti of Mandal he has to join. He is

thus to assume his charge on the post of Gram Vikas Adhikari

without knowing which Gram Panchayat to serve for.

6. In this context, reference may be had to the guidelines laid

down in Kera Ram ibid, relevant extract thereof is reproduced

hereinbelow:-

"QUESTIONS OF LAW:

13. The following questions of law are being formulated, which need to be addressed to adjudicate on the merits of impugned orders:-

[2025:RJ-JD:2352] (3 of 4) [CW-790/2025]

1. Does the omission to mention a specific location of Gram Panchayat for a Panchayat Samiti official's new duty station invalidate a transfer order?

xxxxxxxxx

6. What is the legislative intent and scope of the State's power under the non-obstante clause in Section 89(8)(A) of the Panchayat Raj Act, 1994, as amended by Act No. 23/1994 in Rajasthan?

xxxxxxxxx

30. In the light of discussion and analysis contained in preceding paragraphs let us now revert to address the questions framed in para 13, ibid:-

ANSWERS:-

**Question No. 1:** The answer to the first question revolves around the principle of administrative exigency. As highlighted in the judgment of Chander Kanta by my esteemed colleague Justice Dinesh Mehta, the absence of a specified transfer location indicates a lack of due consideration. If the transferring authority is unaware of the required destination of the transferred official, the motive for transfer becomes questionable. It raises concerns about the possible misuse of administrative discretion or punitive intentions. A transfer order rooted in genuine administrative need would specify the new duty location, allowing the official to promptly assume their duties. Therefore, the answer to the first question is affirmative.

xxxxxxxxx **Question No. 6:** The last question concerns the legislative intent behind Section 89(8)(a) of the Panchayati Raj Act, 1994. This section emphasizes decentralization, delegating specific functions to Panchayats for managing human resources. The rules ensure effective implementation of this legislative intent. While the State Government holds overriding authority for issuing transfer orders, this power should not undermine the autonomy of Panchayati Raj Institutions.. Striking a balance is essential to maintain the local bodies' autonomy and constitutional integrity. Thus, while the State has absolute power to issue transfer orders, this power should not be exercised in a manner that undermines the faith in democratically elected Panchayati Raj Representatives."

7. In light of the aforesaid, the transfer orders impugned herein

are not sustainable as the respective Gram Panchayats on which

the petitioners are transferred as Gram Sevak have since not been

specified.

8. In the premise, writ petitions as numbered above are

allowed. The respective impugned transfer orders qua the

petitioners are set aside.

[2025:RJ-JD:2352] (4 of 4) [CW-790/2025]

9. However, liberty is granted to the respondents that in case,

work exigency so warrants, fresh orders may be passed in

accordance with Section 89 of the Rajasthan Panchayati Raj Act,

1994 read with the judgment rendered in Kera Ram ibid.

10. Pending applications, if any, stand disposed of.

(ARUN MONGA),J 112-DhananjayS/-

                                   Whether fit for reporting:     Yes     /     No









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