Citation : 2025 Latest Caselaw 8604 Raj
Judgement Date : 10 March, 2025
[2025:RJ-JD:13203]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 5530/2025
1. Seema Charles S/o Sh. W.d. Charls, Aged About 60 Years, R/o 35, Malviya Nagar, Jodhpur.
2. Neeta Charles S/o Sh. W.d. Charles, Aged About 66 Years, R/o 35, Malviya Nagar, Jodhpur.
----Petitioners Versus
1. State Of Rajasthan, Through The Secretary, Elementary Education Department, Govt. Of Rajasthan, Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The District Education Officer (H.q.), Elementary Education, Jodhpur.
4. Secretary, Cristhan Education Society, 17/789, Chopasani Housing Board, Jodhpur.
5. Shaint Endues Girls Secondary School, Sardarpura, Jodhpur.
----Respondents
For Petitioner(s) : Mr. Pramendra Bohra
For Respondent(s) : -
JUSTICE DINESH MEHTA
Order
10/03/2025
1. Heard learned counsel for the petitioners.
2. Learned counsel for the petitioners instead of pressing the
present writ petition on merit submits that the petitioners will be
satisfied if a liberty is granted to them to approach the
respondents by way of filing a fresh representation in the light of
judgment rendered by Division Bench of this court in D.B. Special
Appeal (Writ) No.663/2015 (State of Rajasthan & Anr. V/s The
Management Committee Sh. Bhagwan Das Todi College) decided
[2025:RJ-JD:13203] (2 of 2) [CW-5530/2025]
on 06.11.2015, for redressal of their grievances and the
respondents may be directed to consider and decide the same at
the earliest.
3. Considering the limited prayer made by learned counsel for
the petitioners, the present writ petition is disposed of with liberty
to the petitioners to file a fresh representation alongwith a
photocopy of the judgment rendered in case of Bhagwan Das Todi
(supra) and the certified copy of the order instant before the
respondent authorities for redressal of their grievances.
4. In the event of filing of such representation by the
petitioners, the same shall be considered in the light of judgment
rendered in the case of Bhagwan Das Todi College (supra) and be
decided by the respondents at the earliest, preferably within a
period of four weeks from the date of receipt of such
representation, strictly in accordance with law.
5. Stay application also stands disposed of, accordingly.
(DINESH MEHTA),J 16-raksha/-
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!