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

Sushil Kumar vs State Of Rajasthan (2025:Rj-Jd:6105)
2025 Latest Caselaw 5766 Raj

Citation : 2025 Latest Caselaw 5766 Raj
Judgement Date : 30 January, 2025

Rajasthan High Court - Jodhpur

Sushil Kumar vs State Of Rajasthan (2025:Rj-Jd:6105) on 30 January, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:6105]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 5155/2022

Sushil Kumar S/o Late Shri Balveer Singh, Aged About 32 Years,
By    Caste    Jat,      R/o    Vpo     Jogiwara,        Tehsil      Bhadra,      District
Hanumangarh, Rajasthan.
                                                                           ----Petitioner
                                        Versus
1.       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 Hanumangarh,
         District Hanumangarh, Rajasthan.
3.       The Block Development Officer, Panchayat Samiti Bhadra,
         District Hanumangarh, Rajasthan.
                                                                        ----Respondents
                                  Connected With
                    S.B. Civil Writ Petition No. 1057/2023
Vinod Kumar Patidar S/o Shri Hakar Ji Patidar, Aged About 30
Years,     Resident       Of     Avalpura,        Jharas,         District    Banswara,
Rajasthan.
                                                                           ----Petitioner
                                        Versus
1.       State Of Rajasthan, Through Secretary, Department Of
         Food And Civil Supplies, Jaipur, Rajasthan.
2.       The Additional Food Commissioner, Consumer Affairs
         Department, Jaipur, Rajasthan.
3.       The District Supply Officer, Banswara, Rajasthan.
                                                                        ----Respondents
                 S.B. Civil Writ Petition No. 11262/2023
Dharamveer Singh S/o Late Shri Rajendra Singh, Aged About 40
Years, R/o Village Raidhana, Tehsil Ladnu, District Nagaur (Raj).
                                                                           ----Petitioner
                                        Versus
1.       The State Of Rajasthan, Through Joint Secretary Cum
         Joint Commissioner, Department Of Rural Development
         And Panchayati Raj, Secretariat, Rajasthan, Jaipur.


                         (Downloaded on 30/01/2025 at 10:09:23 PM)
 [2025:RJ-JD:6105]                     (2 of 4)                        [CW-5155/2022]


2.        The Chief Executive Officer, Zila Parishad, Nagaur.
3.        The Vikas Adhikari, Panchayat Samiti, Ladnu, District
          Nagaur.
                                                                  ----Respondents
                S.B. Civil Writ Petition No. 11563/2023
Amrendra Kumar Mishra S/o Shri Laxmi Kant Mishra, Aged About
59 Years, Resident Of 10-G-14, Rc Vyas Colony, District
Bhilwara, Rajasthan.
                                                                     ----Petitioner
                                     Versus
1.        State Of Rajasthan, Through The Secretary, Food Civil
          Supply And Consumer Cases Department, Government Of
          Rajasthan, Secretariat, Jaipur, Rajasthan.
2.        Additional Commissioner (Food), Rajasthan State Food
          And Civil Supplies Corporation Limited, 5Th Floor, Kisan
          Bhawan, Lal Kothi, Tonk Road, Jaipur, Rajasthan.
                                                                  ----Respondents
                S.B. Civil Writ Petition No. 11969/2023
Sohan Singh S/o Shri Jagveer Singh, Aged About 31 Years, R/o
Weir, Samraya, District Bharatpur (Raj.).
                                                                     ----Petitioner
                                     Versus
1.        State Of Rajasthan, Through The Secretary, Department
          Of Rural Development And Panchayati Raj, Secretariat,
          Rajasthan, Jaipur.
2.        The Chief Executive Officer, Zila Parishad Pali District Pali.
3.        The Vikas Adhikari Panchayat Samiti Sojat, District Pali.
                                                                  ----Respondents
                S.B. Civil Writ Petition No. 12685/2023
Surendra Goyal S/o Shri Jagdish Goyal, Aged About 38 Years,
Resident Of Village Devli Kallan, Tehsil Raiput, District Pali, At
Present Posted As Gram Vikas Adhikari / Gram Sevak, Gram
Panchayat Pipaliya Kallan, Panchayat Samiti Raipur, District Pali
(Raj.).
                                                                     ----Petitioner
                                     Versus


                      (Downloaded on 30/01/2025 at 10:09:23 PM)
 [2025:RJ-JD:6105]                       (3 of 4)                             [CW-5155/2022]


1.       State Of Rajasthan, Through Its Principal Secretary, Rural
         Development             And      Panchayati            Raj      Department,
         Secretariat, Jaipur.
2.       The District Establishment Committee, Through Its Chief
         Executive Officer, Zila Parishad, Pali.
3.       The Administration And Establishment Committee Of The
         Panchayat        Samiti        Raipur,       Through          Its     Pradhan/
         Development Officer, Raipur, District Pali.
4.       The    Development            Officer,     Panchayat         Samiti      Raipur,
         District Pali (Raj.).
5.       Gram Panchayat Pipaliya Kallan, Through Its Sarpanch,
         Panchayat Samiti Raipur, District Pali.
6.       Shri Puran Singh Sankhla, Gram Vikas Adhikari/ Gram
         Sevak, Gram Panchayat Biratiya Kallan, Panchayat Samiti
         Raipur, District Pali.
                                                                      ----Respondents
                S.B. Civil Writ Petition No. 15512/2023
Koushalya Choudhary D/o Shri Mukh Ram, Aged About 28 Years,
R/o Jaitsar, Sardar Shahar, Churu, District Churu (Raj.).
                                                                         ----Petitioner
                                        Versus
1.       The    State      Of     Rajasthan,         Through          The     Secretary,
         Department Of Revenue, Secretariat, Rajasthan, Jaipur.
2.       The District Collector (Land Records), Bikaner.
3.       The Tehsildar (Land Record), Bikaner.
                                                                      ----Respondents


For Petitioner(s)            :     Mr. Sunil Chhaba for Mr. J.S. Bhaleria
                                   Mr. Yashpal Khileree
                                   Ms. Nandipna Gehlot for Mr. Manish
                                   Patel.
For Respondent(s)            :     Mr. D.S. Pidiyar, AAAG for Mr. S.S.
                                   Ladrecha, AAG.
                                   Mr. Deepak Vaishnav for Mr. Kuldeep
                                   Vaishnav, Dy.G.C.



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

[2025:RJ-JD:6105] (4 of 4) [CW-5155/2022]

30/01/2025

1. Heard.

2. Learned counsel representing the petitioners jointly submit

that the issue involved in these writ petitions is squarely covered

by the order dated 28.07.2023 passed by the Coordinate Bench of

this Court in a bunch of writ petitions led by SBCWP

No.3053/2021 titled "Ramesh Kumar Parihar v. State of Rajasthan

& Anr.". Learned counsel further submit that the respondents

while exercising Rule 25A of the Rajasthan Service Rules, 1951

have passed the impugned order in a mechanical manner in order

to accommodate other candidates. Learned counsel further submit

that the order dated 28.07.2023 has been passed while taking

into consideration the judgment dated 13.03.2018 passed by the

Coordinate Bench of this Court in SBCWP No.6261/2017 titled

"Hemendra Kumar Trivedi v. State of Rajasthan & Ors.".

3. Learned counsel representing the respondents are not in a

position to refute the same.

4. Thus, in view of the aforesaid submissions, these writ

petitions are disposed of in terms of Hemendra Kumar Trivedi

(supra). The interim orders are made absolute.

5. Needless to observe that the respondents shall be free to

pass fresh posting order(s) qua the petitioners, if the

administrative exigency so warrants in accordance with law.

6. Stay application as well as all other pending applications, if

any, also stand disposed of.

(DR. NUPUR BHATI),J

267 to 273-/Devesh/-

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