Citation : 2025 Latest Caselaw 5799 Raj
Judgement Date : 30 January, 2025
[2025:RJ-JD:5954]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 2353/2025
1. Sandhya Kothari D/o Rajendra Kothari, Aged About 40 Years, R/o 9 Shreeji Vihar, Pavati Road, Shreenath Colony B, Nathdwara, Rajsamand, Rajasthan.
2. Afreen Qureshi D/o Mohammed Arif Qureshi, Aged About 30 Years, R/o 15 Bhoot Mahal, Inside Hathi Pole, Near Ichhapurn Hanumandir Mandir, Udaipur, Rajasthan.
3. Jugal Kishore Saini S/o Mangi Lal Saini, Aged About 36 Years, R/o Dhani Maliyan, Ward No. 8, Nawlai, Bagriyawas District Sikar.
4. Satydev Saini S/o Hari Singh, Aged About 45 Years, R/o Vidya Devi School Ke Pas, Kherli, Sonkhar, (Rural), Alwar, Rajasthan.
5. Priti Tomar D/o Subhash Singh Tomar, Aged About 34 Years, R/o Mohan Nagar, Hindon City, District Karauli, Rajasthan.
----Petitioners Versus
1. The State Of Rajasthan, Through The Secretary, Higher Education, Secretariat, Government Of Rajasthan, Jaipur.
2. The Commissioner, College Education, Block 4, Shiksha Sankul, Jln Marg, Jaipur, Rajasthan.
3. The Principal, Govt. Girls College, Nathdwara.
4. The Principal, Govt. Pg College, Hindaun City
----Respondents
For Petitioner(s) : Mr. Bhupesh Charan for Mr. Jai Naveen
JUSTICE DINESH MEHTA
Order
30/01/2025
1. Learned counsel for the petitioners submitted that the
petitioners would be satisfied if the competent authority of the
[2025:RJ-JD:5954] (2 of 2) [CW-2353/2025]
respondents is directed to consider petitioners' representation
expeditiously in light of the judgment passed by the co-ordinate
Bench of this Court at Jaipur rendered in the case of Ram
Chaturvedi & Ors. vs. State of Rajasthan & Ors. (S.B. Civil
Writ Petition No. 1474/2023) decided on 28.08.2023.
2. The writ petition is disposed of with liberty to the petitioners
to file fresh representation(s) alongwith web-copy of the judgment
rendered in the case of Ram Chaturvedi (supra) and certified copy
of the order instant within a period of two weeks from today.
3. In case, a representation is so addressed, the competent
authority of the respondents shall consider the same in
accordance with law in light of the judgment rendered in the case
of Ram Chaturvedi (supra) preferably within a period of four
weeks of receipt thereof.
4. It is made clear that aforesaid direction to decide the
representation has been issued only with a view to ensure
expeditious redressal of petitioners' grievance. The same may not
be construed to be an order to decide the representation in a
particular manner.
5. The stay application also stands disposed of, accordingly.
(DINESH MEHTA),J 30-Mak/-
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!