Citation : 2025 Latest Caselaw 5637 Raj
Judgement Date : 29 January, 2025
[2025:RJ-JD:5733]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 1254/2025
Champa Lal Tunagaria S/o Gheesa Ram, Aged About 59 Years,
R/o 115, Parihar Nagar, Bhadwasiya, Jodhpur (Raj.).
----Petitioner
Versus
1. State Of Rajasthan, Through The Principal Secretary,
Rural Development And Panchayati Raj Department,
Government Of Rajasthan, Jaipur, Rajasthan.
2. The Additional Commissioner-Cum-Joint Secretary-Ii,
Rural Development And Panchayati Raj Department,
Government Of Rajasthan, Jaipur, Rajasthan.
3. The Director, Rural Development And Panchayati Raj
Department, Government Of Rajasthan, Jaipur,
Rajasthan.
4. The Chief Executive Officer, Zila Parishad, Bhilwara,
Rajasthan.
5. The Development Officer, Panchayat Samiti Sahada,
District Bhilwara.
----Respondents
For Petitioner(s) : Mr. Pawan Singh Rahtore.
For Respondent(s) : Mr.IR Choudhary, AAG assisted by Mr.
Pawan Bharti.
HON'BLE MR. JUSTICE ARUN MONGA
Order(Oral)
29/01/2025
1. Petitioner herein, inter alia, seeks quashing of an office order
dated 11.01.2025, vide which he was transferred from Panchayat
Samiti Sahada, District Bhilwara to Panchayat Samiti Jahajpur,
District Bhilwara.
2. At the outset, it is submitted by the learned counsel for the
petitioner that the issue raised in the present writ petition is
[2025:RJ-JD:5733] (2 of 2) [CW-1254/2025]
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 qua
the grievance raised in the present writ petition and the same is
considered in light of the 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 competent authority 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. 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.
4. Pending application(s), if any, stand disposed of.
(ARUN MONGA),J 287-/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!