Citation : 2025 Latest Caselaw 5098 Raj
Judgement Date : 22 January, 2025
[2025:RJ-JD:4026]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 1272/2025
Mohan Singh Meena S/o Devi Singh, Aged About 59 Years,
Resident Of Chamunderi Rana Watan, District Pali (Raj.).
----Petitioner
Versus
1. State Of Rajasthan, Through Secretary Cooperative
Department Government Of Rajasthan.
2. Managing Director, Jalore Nagrik Sahakari Bank Ltd.
Jalore. (Raj.).
3. Chairman, Jalore Nagrik Sahakari Bank Ltd. Jalore. (Raj.).
4. Chief Executive Officer, Jalore Nagrik Sahakari Bank Ltd.
Head Office Jalore. (Raj.).
----Respondents
For Petitioner(s) : Mr. Anil Bidan Halu.
For Respondent(s) : ----
HON'BLE MR. JUSTICE ARUN MONGA
Order(Oral )
22/01/2025
1. Petitioner herein, inter alia, seeks quashing of an office order
dated 04.01.2025, vide which he was transferred from Shivganj
branch to Jalore.
2. At the outset, it is submitted by the learned counsel for the
petitioner that the issue raised in the present writ petition is
covered by a judgment rendered in Dr. (Smt.) Pushpa Mehta
Vs. Rajasthan Civil Services Appellate Tribunal & Ors.
Reported in 2000(2) WLC 725. He submits that the petitioner
is sanguine that, in case he is allowed to file a representation to
respondent No.2-Managing Director qua the grievance raised in
the present writ petition and the same is considered in light of the
[2025:RJ-JD:4026] (2 of 2) [CW-1272/2025]
aforesaid judgment, he will be meted out with favorable
treatment.
3. In view of the aforesaid, without commenting on the merits
of the case, the petition filed by the petitioner is disposed of with
a direction to the respondent No.2 to decide the representation
(may file fresh, if not already filed) of the petitioner, in accordance
with law, keeping in view the observations made in the case of
Pushpa Mehta (supra), as expeditiously as possible, but not later
than four weeks from today.
4. Till then, the impugned order dated 04.01.2025 qua the
petitioner shall be kept at abeyance. In case it is found that the
case of the petitioner is not covered by the judgment rendered in
Pushpa Mehta, ibid, specific reasons thereof shall be given by
passing a speaking order.
5. Pending application(s), if any, stand disposed of.
(ARUN MONGA),J
54-DhananjayS/Jitender
Whether fit for reporting : Yes / No.
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!