Citation : 2025 Latest Caselaw 5424 Raj
Judgement Date : 27 January, 2025
[2025:RJ-JD:5147]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 1695/2025
Seva Ram S/o Munshi Lal, Aged About 29 Years, R/o Vpo Nithar,
Tehsil Bhusawar, District Bharatpur, Rajasthan.
----Petitioner
Versus
1. The State Of Rajasthan, Through Its Secretary, Rural
Development And Panchayati Raj Department,
Government Of Rajasthan, Secretariat, Jaipur Rajasthan.
2. The Additional Commissioner And Deputy Secretary -I,
Rural Development And Panchayati Raj Department,
Government Of Rajasthan, Secretariat, Jaipur, Rajasthan.
3. The Chief Executive Officer Zila Parishad, Pali, Rajasthan.
4. The Block Development Officer, Panchayat Samiti Rani,
District Pali, Rajasthan.
----Respondents
Connected with
S.B. Civil Writ Petition No. 1702/2025
S.B. Civil Writ Petition No.1742/2025
For Petitioner(s) : Mr. R.C. Joshi
Mr. R.S. Choudhary
Mr. J.S. Bhaleria
For Respondent(s) : Mr. I.R. Choudhary, AAG
with Mr. Pawan Bharti
HON'BLE MR. JUSTICE ARUN MONGA
Order (Oral)
27/01/2025
1. Matter being absolutely same on all four squares, as was in
S.B. Civil Writ Petition No.1311/2025, the aforesaid bunch of
petitions are also disposed of in same terms, for detailed reasons /
discussion, see order / judgment dated 23.01.2025 passed
therein.
[2025:RJ-JD:5147] (2 of 2) [CW-1695/2025]
2. Accordingly, impugned transfer orders qua the petitioners are
quashed with liberty to pass fresh orders.
3. All pending applications are disposed of accordingly.
(ARUN MONGA),J 55, 60, 79-skm/sp/-
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!