Citation : 2025 Latest Caselaw 1667 Raj
Judgement Date : 2 July, 2025
[2025:RJ-JD:28399]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 1230/2025
1. Taga Ram S/o Shri Nanaga Ram, Aged About 31 Years, R/
o Brahamanon Ka Was, Hodu, Tehsil Sindhary, District
Barmer.
2. Purkha Ram S/o Shri Rana Ram, Aged About 27 Years, R/
o Janipura, Post Bheemguda Tehsil Chitalwana District
Jalore.
3. Dinesh Deora S/o Shri Magraj Deora, Aged About 33
Years, R/o Ramkutiya Nayapura Manthanla, District
Jodhpur.
4. Anil Parihar S/o Shri Papu Ram, Aged About 27 Years, R/o
Dhukadva Bera Mathania District Jodhpur.
5. Yaspal Sharma S/o Shri Gopi Ram Sharma, Aged About
30 Years, R/o Sitapura, Jaitpur Khinchi, Tehsil Amer,
District Jaipur.
6. Jaswant Singh S/o Shri Sampat Singh, Aged About 31
Years, R/o Naya Pura Morvbhakari, Post Barli, Jodhpur.
7. Siya Ram S/o Shri Ganesh Ram, Aged About 27 Years, R/
o Village Kutiyasani Khurd, Post Manjhi, District Nagaur.
8. Subhash Bajya S/o Shri Sardar Mal Bajya, Aged About 30
Years, R/o Dhani-Pilya, The. Chomu, District Jaipur.
9. Ramesh Bugaliya S/o Shri Maniram Bugaliya, Aged About
32 Years, R/o Village Igyar, Tehsil Jayal, District Nagaur.
10. Deepak Acharya S/o Shri Ashok Kumar, Aged About 32
Years, R/o Behind Pushkarna Stadium, Bikaner.
----Petitioners
Versus
1. State Of Rajasthan, Represented Through Principal
Secretary, Department Of Finance, Government
Secretariat, Rajasthan, Jaipur.
2. Rajasthan Staff Selection Board, Krishi Agriculture
Institutional Premises, Durgapura, Jaipur Represented
Through Its Secretary.
3. Director, Treasuries And Accounts, Rajasthan, Jyoti Nagar,
Jaipur.
4. Prasram Meena, Resident Of Village And Post Malrana
Dungar, Shesha, District Sawaimadhopur.
(Downloaded on 02/07/2025 at 09:49:43 PM)
[2025:RJ-JD:28399] (2 of 2) [CW-1230/2025]
5. Priyanka Verma D/o Shri Kalu Ram Verma, Resident Of
Near Darbar School, Nehru Colony, Sambharlake, District
Jaipur.
----Respondents
For Petitioner(s) : Mr. Ankur Mathur with
Mr. Udit Mathur
HON'BLE MS. JUSTICE REKHA BORANA
Order
02/07/2025
1. Learned counsel for the petitioners fairly submits that the
writ petition being S.B. Civil Writ Petition No.278/2025;
Mohit Soni & Ors. Vs. State of Rajasthan & Ors. and other
connected matters involving the identical issue has already been
dismissed by a Co-ordinate Bench of this Court at Jaipur vide
judgment dated 05.05.2025.
2. In view of the above fact, the present writ petition is also
dismissed in light of Mohit Soni's judgment (supra).
3. Stay petition and pending applications, if any, stand
disposed of.
(REKHA BORANA),J 191-Devanshi/-
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!