Citation : 2025 Latest Caselaw 8230 Raj
Judgement Date : 4 March, 2025
[2025:RJ-JD:12035]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 637/2025
Laxmi Devi W/o Nemi Chand Chhajer, Aged About 58 Years,
Resident of 36, Veer Durgadas Nagar, Pali.
----Petitioner
Versus
1. The State Of Rajasthan, Through Secretary, Department
Of Local Self Bodies, Government Secretariat, Jaipur.
2. Municipal Council, Pali, Through Its Commissioner.
----Respondents
For Petitioner(s) : Ms. Apurva Raj Mathur.
For Respondent(s) : Dr. Jaya Dadhich, AGC.
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
04/03/2025
Heard learned counsel for the parties.
Learned counsel for the parties are in agreement that the
controversy involved in the present writ petition is squarely
covered by a judgment of even date rendered by this Court in S.B.
Civil Writ Petition No. 539/2025 (Nagina Jain Vs. The State
of Rajasthan & Anr.).
For the self same reasons, the present writ petition is also
disposed of in terms of the judgment rendered by this Court in the
case of Nagina Jain (supra).
(VINIT KUMAR MATHUR),J 355-Shahenshah/-
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!