Citation : 2025 Latest Caselaw 4753 Raj
Judgement Date : 16 January, 2025
[2025:RJ-JD:3431]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 10138/2020
Ashok Kumar Jain S/o Shri Chhagan Lal, Aged About 51 Years,
R/o C-84, Azad Nagar, Dungarpur, District Dungarpur (Raj.).
----Petitioner
Versus
1. The State Of Rajasthan, Through The Secretary,
Department Of Rural Development And Panchayati Raj,
Secretariat, Rajasthan, Jaipur.
2. The District Project Coordinator (Mgnrega) Cum District
Collector, Dungarpur, District Dungarpur.
3. The Chief Executive Oficer Cum Additional District Project
Coordinator, (Egs), Zila Parishad, Dungarpur.
4. The Vikas Adhikari, Panchayat Samiti Dungarpur, District
Dungarpur.
----Respondents
For Petitioner(s) : Mr. Jitender Singh Bhaleria
For Respondent(s) : Mr. Kuldeep Vaishnav
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral)
16/01/2025
1. Both the learned counsels are ad idem that the controversy
raised by the petitioner herein is no more res-integra in view of
the judgment rendered by Division Bench of this Court in the case
of Hanuman Swami Vs. State of Rajasthan & Ors. : D.B. Civil
Special Appeal (W) No.1439/2014, decided on 03.11.2016
and the judgment rendered by a co-ordinate Bench in Suresh
Kumar Vs. The State of Rajasthan & Ors. : S.B. Civil Writ
Petition No. 3048/2018).
[2025:RJ-JD:3431] (2 of 2) [CW-10138/2020]
2. In view of the aforesaid consensus, the instant writ petition
is also disposed of by joint consent in the same terms as
judgments ibid.
3. All pending application(s), if any, also disposed of.
(ARUN MONGA),J 138-AK Chouhan/-
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!