Citation : 2025 Latest Caselaw 9267 Raj
Judgement Date : 21 March, 2025
[2025:RJ-JD:15259]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 9523/2024
Rajnish Vyas S/o Shri Rajendra Mohan, Aged About 41 Years,
Resident Of Village And Post Kherot, District Pratapgarh. (Raj.).
----Petitioner
Versus
1. State Of Rajasthan, Through Its Secretary, Department Of
Home, Government Secretariat, Jaipur (Raj.)
2. Director General Of Police, Police Head Quarter, Lal Kothi,
Jaipur (Raj.).
3. Inspector General Of Police, Range Udaipur, Dist. Udaipur.
----Respondents
For Petitioner(s) : Mr. O.P. Sangwa
Mr. B.L. Jat
For Respondent(s) : Mr. Sandeep Soni for
Mr. B.L. Bhati, AAG
HON'BLE MR. JUSTICE ARUN MONGA
Order
21/03/2025
1. Petitioner herein, working on the post of Sub Inspector, inter
alia seeks a direction commanding the respondents to relieve him
from the post of Sub Inspector to join on the post of RAS
(Rajasthan Tehsildar Service) without insisting on payment of
refund of training expenses / salary.
2. Both the learned counsels are ad idem that the controversy
herein is no more res integra as the same has been effectively
adjudicated by a Coordinate Bench of this Court vide judgment
rendered in S.B. Civil Writ Petition No. 12565/2020 (Avinash
Gajna Vs. State of Rajasthan & Ors.)
[2025:RJ-JD:15259] (2 of 2) [CW-9523/2024]
2. On a specific Court query, learned counsel for the respondent
has no objection if the present writ petition is disposed of in terms
of the aforesaid judgment.
3. In view of the aforesaid consensus between the counsels the
writ petition is disposed of in same terms as the judgment in
Avinash Gajna, ibid.
4. Pending application(s), if any, shall stand disposed of.
(ARUN MONGA),J 129-DhananjayS/-
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!