Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mannalal Maida vs State Of Rajasthan
2025 Latest Caselaw 5479 Raj

Citation : 2025 Latest Caselaw 5479 Raj
Judgement Date : 27 January, 2025

Rajasthan High Court - Jodhpur

Mannalal Maida vs State Of Rajasthan on 27 January, 2025

                                   [2025:RJ-JD:5155]

                                         HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                          JODHPUR
                                                       S.B. Civil Writ Petition No. 1688/2025
                                   Prem Prakash Joshi S/o Shri Tejmal, Aged About 50 Years,
                                   Resident Of Ward No. 16, Near Ved Bhawan, District Phalodi,
                                   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 Chief Executive Officer, Zila Parishad Jodhpur, District
                                              Jodhpur, Rajasthan.
                                   3.         The Block Development Officer, Panchayat Samiti Bap,
                                              District Phalodi, Rajasthan.
                                                                                                       ----Respondents
                                                                    Connected with
                                                       S.B. Civil Writ Petition No.1703/2025
                                                       S.B. Civil Writ Petition No.2506/2025


                                   For Petitioner(s)            :     Mr. Manish Patel
                                                                      Mr. Devendra Sanwalot
                                                                      Mr. Kunal Upadhyay
                                   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.1212/2025, 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.

2. Disposed of accordingly.

3. All pending applications also stand disposed of.

(ARUN MONGA),J 53,61, 233-skm/-

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 : MAIMS

 
 
Latestlaws Newsletter