Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Taiyab Husen vs The State Of Rajasthan
2025 Latest Caselaw 8597 Raj

Citation : 2025 Latest Caselaw 8597 Raj
Judgement Date : 10 March, 2025

Rajasthan High Court - Jodhpur

Taiyab Husen vs The State Of Rajasthan on 10 March, 2025

                                   [2025:RJ-JD:12926]

                                          HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                                JODHPUR
                                                 S.B. Civil Writ Petition No. 5456/2025
                                   Ashok Chouhan S/o Om Prakash, Aged About 50 Years, Alok
                                   School Ke Piche, Gayatri Colony, Harsh Road, Bilara, District
                                   Jodhpur, Rajasthan.
                                                                                         ----Petitioner
                                                                Versus
                                   1. State Of Rajasthan, Through Secretary, Department Of Rural
                                      Development And Panchayati Raj, Secretariat, Rajasthan,
                                      Jaipur.
                                   2. The Additional Commissioner And Joint Secretary (First),
                                      Department Of Rural Development And Panchayati Raj
                                      (Panchayati Raj), Secretariat, Jaipur.
                                   3. The Chief Executive Officer, Zila Parishad, Jodhpur.
                                   4. The Vikas Adhikari, Panchayat Samiti Bilara, District Jodhpur.
                                                                                     ----Respondents


                                   For Petitioner(s)             :    Mr. Pramendra Bohra.
                                   For Respondent(s)             :    Mr. Deveseh Mehra for
                                                                      Mr. I.R. Choudhary, AAG


                                            HON'BLE MR. JUSTICE ARUN MONGA

Order (Oral) 07/03/2025

1. Assailed herein are two orders dated 13.01.2025 & 15.01.2025,

vide which, petitioner was transferred from Gram Panchayat

Pichiyak, Panchayat Samiti, Bilara, District Jodhpur to Panchayat

Samiti Dechu, District Jodhpur, and relieved pursuant thereto.

2. Matters herein pertaining to the post of Village Development

Officer (Gram Vikas Adhikari), being absolutely same on all four

squares, as was in S.B. Civil Writ Petition No.1311/2025

(Hardev Paliwal Vs. State of Rajasthan & Ors.), the present writ

petition is also disposed of in same terms as judgment, ibid. For

details reasons & discussions, see order/judgment dated 23.01.2025

passed therein.

3. Accordingly, impugned transfers order qua the petitioner are

quashed with liberty to the respondents to pass fresh orders.

4. All pending application stand disposed of.

(ARUN MONGA),J 18-Sumit/Rmathur/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter