Citation : 2025 Latest Caselaw 8462 Raj
Judgement Date : 7 March, 2025
[2025:RJ-JD:13005]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 4731/2025
Govind Prasad Sharma S/o Shri Sohan Lal Sharma, Aged About
55 Years, Resident Of Ward No. 17, Near Vishwakarma Mandir,
Sardarshahar, District Churu.
----Petitioner
Versus
1. The State Of Rajasthan, Through The Principal Secretary,
Public Health And Engineering Department (Phed),
Government Of Rajasthan, Jaipur.
2. The Joint Secertary, Public Health And Engineering
Department, Government Of Rajasthan, Jaipur.
3. The Chief Engineer (Administration), Public Health And
Engineering Department, Government Of Rajasthan,
Jaipur.
4. The Additional Chief Engineer, Public Health And
Engineering Department, Project Area, Churu.
----Respondents
For Petitioner(s) : Mr. Manoj Kumar Pareek
For Respondent(s) : Mr. P.S. Chundawat
Mr. Nishank Madhan
HON'BLE MR. JUSTICE ARUN MONGA
Order
07/03/2025
1. Petitioner herein, working as Executive Engineer, is before
this Court assailing an order dated 14.02.2025 (Annex.3), vide
which he has been kept under 'Awaiting Posting Order'.
2. Heard.
3. Matter being similar as was in S.B. Civil Writ Petition
No.15366/2024 (Ganraj Bishnoi Vs. State of Rajasthan & Ors.),
the present petition is also disposed of as per judgment, ibid. The
[2025:RJ-JD:13005] (2 of 2) [CW-4731/2025]
reasons for disposal stated in the aforesaid judgment shall be
treated as part and parcel of this order. Accordingly, impugned
order is set aside with liberty to pass fresh order.
4. All pending applications are disposed of accordingly.
(ARUN MONGA),J 37-SP/skm/-
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!