Citation : 2025 Latest Caselaw 1636 Raj
Judgement Date : 1 July, 2025
[2025:RJ-JD:28119]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 11343/2025
Lalit Kumar S/o Shri Moda Ram, Aged About 41 Years, 148 Shiv
Nagar, Mandiya Road, Pali, (Raj.).
----Petitioner
Versus
1. Jodhpur Vidhyut Vitran Nigam Ltd., Through Its Managing
Director, New Power House, Jodhpur.
2. The Secretary (Admn.), Jodhpur Vidhyut Vitran Nigam
Ltd., New Power House, Jodhpur.
3. The Assistant Engineer (Mt), Pali, District Pali.
----Respondents
For Petitioner(s) : Mr. Rajat Choudhary
HON'BLE MS. JUSTICE REKHA BORANA
Order
01/07/2025
1. Learned counsel for the petitioner submits that the petitioner
has been transferred as Technician-I from the office of AEN (MT)
Pali to AEN (O&M) Bap.
2. Counsel submits that the same is contrary to the provisions
governing the services of the petitioner and the issue is settled by
the judgment passed by a Co-ordinate Bench of this Court in
Sharwan Kumar Vs. The Jodhpur Vidyut Vitran Nigam
Limited & Ors.; S.B. Civil Writ Petition No.2938/2024
(decided on 14.02.2025).
3. Counsel submits that the petitioner would be satisfied if the
respondents are directed to decide the representation as filed by
the petitioner in light of the aforesaid judgment.
[2025:RJ-JD:28119] (2 of 2) [CW-11343/2025]
4. Keeping into consideration the limited prayer as made, no
prejudice would be caused to the respondents and therefore, the
requirement of issuance of notice/service on respondents is
dispensed as no reply in the present matter would be required.
5. The present writ petition is disposed of with a direction to
the competent authority/respondents to decide the representation
of the petitioner if filed within a period of one week from now. The
representation be decided within a period of four weeks thereafter
in accordance with law and keeping in view the observations made
in the case of Sharwan Kumar (supra).
6. It is made clear that aforesaid direction to decide the
representation has been issued only with a view to ensure
expeditious redressal of petitioner's grievance.
7. The order has been passed based on the submissions made
in the petition and by learned counsel for the petitioner before this
Court. The respondents would be free to examine the veracity of
the submissions made in the petition and only in case, the
averments made therein are found to be correct, appropriate
orders would be passed in favour of the petitioner.
8. Stay petition and pending applications, if any, stand
disposed of.
(REKHA BORANA),J 33-manila/-
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!